Allahabad High Court High Court

Suresh Chandra Yadav vs State Of U.P. on 29 July, 2010

Allahabad High Court
Suresh Chandra Yadav vs State Of U.P. on 29 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4262 of 2010

Petitioner :- Suresh Chandra Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- J.N. Singh,Arimardan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant, learned A.G.A., and perused the
lower court record.

It is contended by learned counsel for the appellant that in the present case the
alleged kidnapped boy has been recovered after four years of the alleged
incident from the hut of Ram Avtar. The recovery was not made from the
possession of the appellant. There is no allegation with regard to the demand
of ransom. The sentence of five years has been awarded under section 364
IPC.

Let the appellant Suresh Chandra Yadav convicted in S.T. No. 68-A of 2001
under sections 364 IPC P.S. Line Par District Firozabad be released on bail on
his furnishing a personal bond and two heavy sureties each in the like amount
to the satisfaction of the court concerned.

The half of realization of fine shall remain stayed during the pendency of the
appeal. The remaining half of the amount shall be deposited by the appellant
within one month from the date of his released. In default, the appellant shall
be taken into custody forthwith.

Order Date :- 29.7.2010
RPD