Citation : 2011 Latest Caselaw 3509 ALL
Judgement Date : 4 August, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4531 of 2011 Petitioner :- Bhoorey And Others Respondent :- State Of U.P. Petitioner Counsel :- G. R. S. Pal Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the appellants and learned AGA and perused the impugned judgement rendered by the learned Additional Sessions Judge, Court No. 6, Budaun in Session Trial No. 594 of 2009.
Admit. Summon lower court record.
Learned counsel for the appellants submitted that presently he would press the bail prayer of the appellant nos. 1, 3 and 4 only.
Learned counsel for the appellants submitted that the appellant nos. 1, 3 and 4 were on bail during the trial and never abused the same. The maximum sentence imposed on each of the appellants is of five years under sections 307/34 IPC. It was next submitted that according to the prosecution case, the accused Panna Lal had fire arm and remaining other accused had blunt objects, therefore, they were not responsible for the fire arm injury. It was further contended that in case the aforesaid three appellants are 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 appellants have substance, therefore, it is just and expedient to exercise the discretion in favour of the appellant nos. 1, 3 and 4.
Keeping in view the nature of offence, evidence, complicity of the accused, the severity of punishment and submissions of the learned counsel for the appellants and the learned AGA, I am of the view that the appellant nos. 1, 3 and 4 have made out a case for bail.
Let the appellant nos. 1, 3 and 4 (Bhoorey, Khoob Singh, Dheerpal alias Dhirendra alias Kalondey respectively) involved in the aforesaid session trial be released on bail during the pendency of the appeal on their each 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 appellants deposit 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.
List the appeal for consideration of the bail prayer of appellant no. 2, Panna Lal after receipt of the record.
Let the paper books be prepared.
Order Date :- 4.8.2011
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!