Allahabad High Court High Court

Vijay Kumar Rawat vs The Union Of India, Thur. … on 12 July, 2010

Allahabad High Court
Vijay Kumar Rawat vs The Union Of India, Thur. … on 12 July, 2010
Court No. - 28

Case :- CRIMINAL APPEAL No. - 1839 of 2010

Petitioner :- Vijay Kumar Rawat
Respondent :- The Union Of India, Thur. Intelligence Officer Narcotics Con
Petitioner Counsel :- Nadeem Murtaza
Respondent Counsel :- Shikha Sinha

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the appellant/s and the learned A.G.A. and perused
the judgment and order.

Admit.

Summon the lower court record.

The maximum sentence imposed on the appellant is of three years. On the
same set of evidence, co-accused has been acquitted. It was also submitted
that the appellant was on bail during the trial and never abused the same. In
view of quantum of punishment imposed on the appellant, he was entitled to
be granted interim bail by the trial court under section 389 CrPC.

Let the appellant Vijay Kumar Rawat involved in the session trial
no.363/2009 (arising out of N.C.B. Crime no.16/2008) is released on bail
during the pendency of the appeal, on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.

The realisation of half of the fine shall remain stayed during pendency of the
appeal, provided the appellant deposits half of the fine within one month.

On acceptance of bail bonds and personal bond, the lower court shall transmit
photo state copies thereof to this Court for being kept on the record of this
appeal.

List the appeal for final hearing in due course.

Order Date :- 12.7.2010

RKSh