Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu vs State Of U.P.
2019 Latest Caselaw 3977 ALL

Citation : 2019 Latest Caselaw 3977 ALL
Judgement Date : 2 May, 2019

Allahabad High Court
Sonu vs State Of U.P. on 2 May, 2019
Bench: Pradeep Kumar Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- CRIMINAL APPEAL No. - 5654 of 2018
 

 
Appellant :- Sonu
 
Respondent :- State Of U.P.
 
Counsel for Appellant :- Pradeep Chauhan
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Pradeep Kumar Srivastava,J.

Heard learned counsel for the accused-appellant and learned A.G.A. for the State on bail application. Perused the record.

By the judgement and order dated 12.9.2018 passed by learned Special Judge (POCSO Act)/VIIIth Additional Sessions Judge, Ramabai Nagar,(Kanpur Dehat), the accused-appellant has been convicted in S.T. No. Special ST. No. 113 of 2014, arising out of Case Crime No. 214 of 2014, P.S. Rasoolabad, District Kanpur Dehat and sentenced for the offence under section 354 IPC read with section 42 of POCSO Act and Section 8 of POCSO Act, for five years rigorous imprisonment and fine of Rs.10,000/-, for the offence under section 452 IPC, for five years rigorous imprisonment and fine of Rs.5,000/- and for the offence under section 506 IPC, for one year rigorous imprisonment and fine of Rs.2,000/-.

Submission of learned counsel for the accused-appellants is that the accused-appellant has been falsely implicated in this case as the prosecution has fully failed to prove its case against accused-appellant. The accused-appellant was on bail during trial and he did not misuse the liberty of bail. The accused-appellant is in jail since 12.9.2018. He undertakes that he will not misuse the liberty of bail, if granted.

Learned A.G.A. has vehemently opposed the prayer of bail and submitted that learned trial court has rightly convicted and sentenced the accused appellant after appreciating evidence on record.

Considering the facts and circumstances of the case and that there is no chance of early hearing of this appeal, without expressing any opinion on merits of the case, I find it to be a case for bail during pendency of appeal.

Let the appellant-Sonu convicted in S.T. No. 113 of 2014, arising out of Case Crime No. 214 of 2014, under sections 354 IPC, read with section 42 of POCSO Act, 2012 and Section 8 of POCSO Act, Sections 452 and 506 IPC, P.S. Rasoolabad, District Kanpur Dehat, be released on bail during pendency of appeal on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned.

So far as sentence of fine is concerned, on depositing 50% of fine, the remaining fine shall remain stayed during pendency of appeal. 50% fine shall be deposited within a month from receipt of this order.

As soon as personal bond and sureties are furnished, after keeping photostat copies of the same, original copies are directed to be transmitted to this Court forthwith from the trial court.

List the appeal for hearing in due course.

Order Date :- 2.5.2019

RCT/-

 

 

 
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