Citation : 2016 Latest Caselaw 5685 ALL
Judgement Date : 5 September, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 43 Case :- CRIMINAL APPEAL No. - 3768 of 2016 Appellant :- Satish Kumar @ Satish Respondent :- State Of U.P. Counsel for Appellant :- Atul Kumar Counsel for Respondent :- G.A. Hon'ble Pratyush Kumar,J.
Crl. Misc.Bail Application No.235172 of 2016.
Counter affidavit filed on behalf of Opposite Party No.2 is taken on record.
Heard learned counsel for appellant, learned A.G.A for the State-respondent and perused the record.
This Bail application has been moved by the accused-appellant Satish Kumar alias Satish, in pending appeal, who is convicted in S. T. No.455 of 2012 arising out of Case Crime No.149 of 2011, under Section 376(2) (G) I.P.C, P.S. Bhora Kala, Muzaffar Nagar.
Learned counsel for the appellant submits that neither in the F.I.R nor in the statements recorded under sections 161 Cr.P.C and 164 Cr.P.C, the appellant was named. The appellant was on bail during the trial. He has not misused the liberty of bail. The appeal is not likely to be heard in future. The appellant has no previous history. He has permanent residence. He is not likely to be abscond.
Learned counsel for the appellant submits that the impugned judgement and order of the court's below are illegal and perverse. The court's below has not appreciated the evidence available on record in proper perspective, hence the findings recorded by the court's below deserve to be set aside.
On behalf of State and complainant the bail has been opposed.
In view of the facts and circumstances of the case and the submissions made by learned counsel for both sides and going through the record, without commenting on the merits of the case, I find it a fit case for bail.
Let appellant Satish Kumar @ Satish be released on bail in the aforesaid session trial number on his furnishing a personal bond and two reliable sureties of the like amount to the satisfaction of the court concerned.
List this appeal for final hearing in its turn.
However, realization of half of the fine awarded to the appellant shall remain stayed and remaining half of the fine shall be deposited by the appellant within 30 days from the date of his actual release.
Order Date :- 5.9.2016.G.S
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!