Allahabad High Court High Court

Tunnu Dada @ Rajiv vs State Of U.P. on 18 January, 2010

Allahabad High Court
Tunnu Dada @ Rajiv vs State Of U.P. on 18 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 168 of 2010

Petitioner :- Tunnu Dada @ Rajiv
Respondent :- State Of U.P.
Petitioner Counsel :- B.N. Singh Rathore
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellant and the learned A.G.A.

Admit.

Summon the trial court record.

The appellant has been convicted in S.T. No. 20/1996 (State Vs. Tunnu Dada @ Rajiv) vide
order dated 9.12.2009 passed by Additional District and Sessions Judge/Special Judge (SC/ST
Act), Ghaziabad for offences under sections 323/294/504 I.P.C. and 3(1)10 SC/ST Act and the
maximum sentence awarded to him is six months RI. The rest of the sentences are lesser
sentences and all the sentences have been ordered to run concurrently.
On the bail prayer of the appellant and suspension of sentence under Section 389 Cr.P.C. it is
submitted by the counsel for the appellant that the appellant was on bail during the trial and he
has not misused the liberty of bail. He further contended that the appeal is not likely to be heard
in near future and the appellant is on interim bail.

Learned AGA could not dispute the said fact.

Without expressing any opinion on merit, let the appellant Tunnu Dada @ Rajiv be enlarged on
bail on his furnishing a personal bond of Rs. 1 lac with two sureties each in the like amount to
the satisfaction of trial Judge concerned in the above sessions trial for above offences. As soon
as personal and surety bonds are furnished, photocopies of the same are directed to be
transmitted to this Court forthwith by trial Judge concerned to be kept on the record of this
appeal.

The appellant is allowed one month time to deposit half of the amount of fine awarded to him.
Rest half of the amount of fine shall remain stayed during the pendency of this appeal in this
court.

Order Date :- 18.1.2010
AKG/-