Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nanhu Ram vs State Of U.P.
2016 Latest Caselaw 4789 ALL

Citation : 2016 Latest Caselaw 4789 ALL
Judgement Date : 2 August, 2016

Allahabad High Court
Nanhu Ram vs State Of U.P. on 2 August, 2016
Bench: Naheed Ara Moonis



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 47
 

 
Case :- CRIMINAL APPEAL No. - 3711 of 2016
 

 
Appellant :- Nanhu Ram
 
Respondent :- State Of U.P.
 
Counsel for Appellant :- Ram Khelawan Patel,Amit Kumar Tiwari
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the appellant, learned A.G.A. for the State and perused the record.  

Admit.

Summon the lower court record.

The instant appeal has been preferred against the judgement and order dated 5.7.2016  passed by learned Additional Sessions Judge/special Judge (E.C. Act), Jaunpur in Vidyut Case No.41 of 2007 (State Vs. Nanhu Ram), under section 135E of Electricity Act, Police Station Mungrabadshahpur, District Jaunpur arising out of Case Crime No.479 of 2007 by which the appellant has been convicted for 1 year with fine of Rs.10,000/-, in default the appellant will further undergo 3 months additional simple imprisonment.

It is submitted by the learned counsel for the appellant that the appellant has been convicted maximum sentence  of 1 year with fine of Rs.10,000/-. The appellant has already deposited Rs.10,000/- as fine vide order dated 5.7.2016, on 16.7.2016. The appellant was on bail during pendency of trial and now he is on interim bail. He did not misuse liberty of bail.The appeal is not likely to be heard in near future due to heavy dockets of cases.  In case he is not released on bail the purpose of filing the appeal would be frustrated.

 Per contra learned A.G.A. has opposed the prayer for bail.

Considering the facts and circumstances and without expressing any opinion on the merits of the case, it is directed that appellant Nanhu Ram involved in the aforesaid case be enlarged on bail on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of trial judge concerned in the aforesaid sessions trial for the above offence. As soon as bail bond and surety bonds are furnished, photocopy of the same shall be transmitted to this Court forthwith by the court concerned, to be kept on the record of this appeal.

On receipt of the lower court record the office is directed to prepare the paper book and to list the case for hearing in due course.

Order Date :- 2.8.2016

RU

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter