Citation : 2011 Latest Caselaw 3310 ALL
Judgement Date : 1 August, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4412 of 2011 Petitioner :- Baboo Ram Respondent :- State Of U.P. Petitioner Counsel :- Yogendra Mishra Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the appellant and learned AGA and perused the impugned judgement rendered by the learned Additional Sessions Judge, Court No. 7, Firozabad in Sessions Trial No. 44 of 2006.
Admit. Summon lower court record.
Learned counsel for the appellant submitted that three persons from the accused side namely, Smt. Somwati alias Somoti, Smt. Munni Devi and Smt. Malua Devi had sustained injuries. There was a cross version vide S.T. No. 319 of 2007 (State v Ram Narayan and others). The learned trial court recorded acquittal in the cross case. It was next submitted that the role of firiung has been assigned to the co-accused Sunni alias Sunahari. It was further contended that the injuries of the injured do not constitute the offence under section 307 IPC. It was further submitted that the appellant was on bail during the trial and never abused the same. The maximum sentence imposed on the appellant is of six years under sections 307/34 IPC . It was further contended that in case the appellant is not released on bail, the appeal would, in due course, become infructuous as there is no hope of an early hearing of the appeal due to heavy dockets.
In my opinion, prima facie, the aforesaid submissions of the learned counsel for the appellant have substance, therefore, it is just and expedient to exercise the discretion in favour of the appellant.
Keeping in view the nature of offence, evidence, complicity of the accused, the severity of punishment and submissions of the learned counsel for the appellant and the learned AGA, I am of the view that the appellant has made out a case for bail.
Let the appellant Baboo Ram involved in the aforesaid session trial be 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 bonds, the lower court shall transmit photo state copies thereof to this Court for being kept on the record of this appeal.
Let the paper books be prepared.
List the appeal for hearing in due course
Order Date :- 1.8.2011
shailesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!