Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharmendra & Another vs State Of U.P.
2013 Latest Caselaw 4479 ALL

Citation : 2013 Latest Caselaw 4479 ALL
Judgement Date : 23 July, 2013

Allahabad High Court
Dharmendra & Another vs State Of U.P. on 23 July, 2013
Bench: Naheed Ara Moonis



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 43
 

 
Case :- CRIMINAL APPEAL No. - 3184 of 2013
 

 
Appellant :- Dharmendra & Another
 
Respondent :- State Of U.P.
 
Counsel for Appellant :- A.K.S. Chauhan
 
Counsel for Respondent :- Govt. Advocate
 

 
Hon'ble Naheed Ara Moonis,J.

Supplementary affidavit has been filed indicating that the appellants are on interim bail.

Heard learned counsel for the appellants and the learned AGA and have been gone through the record.

Admit.

Summon the lower court record.

It is contended by the learned counsel for the appellants that the appellants have been falsely implicated in the case. The conviction of appellants is against the evidence on record. The sentence awarded by the trial court is too excessive. Maximum sentence of one and half years have been awarded under Section 354 and 504 IPC. The appellants are on interim bail. They were on bail during trial and had never misused the liberty of bail. There is no likelihood of early hearing of appeal in near future because there is dockets of pendency of old appeals and the purpose for filing the appeal would be frustrated, therefore the appellants may be released on bail during the pendency of appeal. In case they are enlarged on bail, they will not misuse the liberty of bail.Per contra the learned AGA has opposed the prayer for bail and supported the judgment.

Considering the facts and circumstances of the case and keeping in the submissions made by the learned counsel for the parties, without expressing any opinion on the merits of the case, let the appellants, namely, Dharmendra and Pratap, convicted and sentenced in Session Trial No.44 of 2011, State Vs. Dharmendra & others, arising out of case crime no.113 of 2010, under Sections 354, 504 IPC, P.S. Gariya Rangeen, District Shahjahanpur, be released on bail on their furnishing a personal bond each with two sureties each in the like amount to the satisfaction of the court concerned. The photocopies of the bonds so furnished be transmitted to this Court to be kept on record of the appeal.

It is made clear that the realization of fine is not stayed.

After receipt of the record the office is directed to prepare the paper book and list the appeal for hearing in due course.

Order Date :- 23.7.2013

Mustaqeem.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter