Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dilshad vs State Of U.P.
2021 Latest Caselaw 1760 ALL

Citation : 2021 Latest Caselaw 1760 ALL
Judgement Date : 29 January, 2021

Allahabad High Court
Dilshad vs State Of U.P. on 29 January, 2021
Bench: Saurabh Shyam Shamshery



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


 

 
Court No. - 86
 

 
Case :- CRIMINAL APPEAL No. - 2210 of 2019
 

 
Appellant :- Dilshad
 
Respondent :- State of U.P.
 
Counsel for Appellant :- Dhiraj Kumar Pandey,Imran Mabood Khan
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Saurabh Shyam Shamshery,J.

Order on Bail Application

1. Heard Sri Abdul Mazid and Sri I.M. Khan, Advocates for appellant and learned A.G.A. for State.

2. This is a bail application for suspension of sentence pending the appeal filed under Section 374(2) Cr.P.C. which has arisen from judgment and order dated 02.03.2019 passed by Additional Sessions Judge Kairana, District Shamli in Session Trial No. 94 of 2015 (State vs. Dilshad and another), Case Crime No. 442 of 2014, under Sections 307 read with 34 IPC, Police Station Kairana, District Shamli whereby appellant has been convicted under Sections 307 read with 34 IPC and sentenced for 7 years simple imprisonment with fine of Rs. 5000/-.

3. Learned counsel for appellant submits that appellant was convicted by Trial Court vide judgment dated 02.03.2019 under Section 307 IPC read with Section 34 IPC and sentenced to undergo seven years simple imprisonment alongwith another accused-Fulla, who has been granted bail by this Court in Criminal Appeal No. 2195 of 2019. He further submits that appellant has already undergone 6 years, 4 months and 13 days of sentence, as on date, therefore, he submits that a case of bail during pendency of appeal is made out.

4. Learned A.G.A. appearing for State has opposed the bail. He, however, has not disputed that appellant has undergone 6 years, 4 months and 13 days of sentence.

Law on Suspension of Sentence Pending Appeal

5. Suspension of sentence by the Appellate Court, during pending appeal, preferred by convicted person and to release on bail is provided under section 389 Cr.P.C. The Appellate Court may even without hearing the counsel for State decline bail. However in case Appellate Court is inclined to consider the release of convict on bail, the counsel for State shall be granted an opportunity to show cause in writing as to why the appellant be not released on bail, more specifically if the convict is sentenced for death or imprisonment for life or for a period of ten years or more. (See, Atul Tripathi Vs State of Uttar Pradesh : (2014) 9 SCC 177).

6. There is a difference between grant of bail under Section 439 Cr.P.C. in a case of pre trial and suspension of sentence under Section 389 Cr.P.C. for grant of bail post conviction, as in a case of post conviction bail there is a finding of guilt and question of presumption of innocence does not arise, therefore, the principle of bail being the rule and jail an exception is not attracted in such cases. The discretion under Section 389(1) Cr.P.C. is to be exercised judiciously and the Court is under an obligation to consider, whether any cogent grounds were disclosed which might give substantial doubts about the validity of conviction and whether there is a likelihood of unreasonable delay in disposal of appeal. Supreme Court in a recent judgment passed in Preet Pal Singh vs. State of U.P. and another, (2020) 8 SCC 649 held as under:

"In considering an application for suspension of sentence, the Appellate Court is only to examine if there is such patent infirmity in the order of conviction that renders the order of conviction prima facie erroneous. Where there is evidence that has been considered by the Trial Court, it is not open to a Court considering application under Section 389 to re-assess and/or re-analyze the same evidence and take a different view, to suspend the execution of the sentence and release the convict on bail."

7. Supreme Court has reiterated in Mahipal vs. Rajesh Kumar alias Polia and another, (2020) 2 SCC 118 that to give reasoned decision, while granting or refusing bail, lies at the heart of commitment of open justice.

8. In backdrop of above legal position, after considering the rival submissions as also the facts that appellant has already undergone 6 years, 4 months and 13 days of sentence, whereas sentence awarded is 7 years, co-accused has already been granted bail by this Court; this appeal is of the year 2019 and there is no likelihood of early hearing, without commenting on the merit of the case, let the Appellant-Dilshad, be released on bail in Session Trial No. 94 of 2015 (State vs. Dilshad and another), Case Crime No. 442 of 2014, under Section 307 read with Section 34 IPC, Police Station Kairana, District Shamli, during pending appeal on following conditions:-

(a) To furnish a personal bond and two sureties each in the like amount to the satisfaction of Court concerned.

(b) The appellants shall, either in person or through counsel, be present in this Court for hearing over appeal.

(c) To deposit Fine before the Court within a month, after release from jail.

Order on memo of appeal

List in due course for final hearing.

Order Date :- 29.01.2021

AK

 

 

 
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