Citation : 2023 Latest Caselaw 23399 ALL
Judgement Date : 25 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:172337 Court No. - 84 Case :- CRIMINAL APPEAL No. - 8527 of 2023 Appellant :- Sarvesh Yadav Respondent :- State of U.P. and Another Counsel for Appellant :- Tripurari Pal,Jyoti Kumari Jaiswar Counsel for Respondent :- G.A. Hon'ble Mrs. Sadhna Rani (Thakur),J.
Order on Appeal
Learned counsel for the appellant is present.
This criminal appeal under Section 14-A(1) of SC/ST Act has been filed against the judgment and order dated 28.07.2023.
Appeal is admitted.
Notices be issued to opposite party no. 2
Trial Court record be summoned.
List on 04.10.2023 for hearing.
Order on Criminal Misc. Bail/ Suspension of Sentence Application
Heard learned counsel for the applicant and learned A.G.A. for the State.
The instant bail application has been filed under section 389 (1) of Criminal Procedure Code seeking suspension of sentence and release of the appellant/applicant on bail during the pendency of criminal appeal against the judgment and order dated 28.07.2023 passed in S.T. No. 99 of 2002 ( State of U.P. Versus Sarvesh Yadav), arising out of Case Crime No. 216 of 2002, under Sections 323, 325, 504,506 I.P.C. and under Section 3(1) 10 SC/ST Act, Police Station Kandharapur, District Azamgarh.
It is argued by the learned counsel for the appellant that appellant has been convicted by the trial court under Section.323, 325, 504, 506 I.P.C. and under Section 3 (1) 10 SC/ST Act. The maximum sentence awarded to the appellant is three year simple imprisonment with fine. Appellant is on interim bail from the trial Court itself. During pendency of trial also, he was on bail, hence prayer is made accordingly.
Learned A.G.A. however opposed the prayer.
From the perusal of record, it is found that appellant has been convicted by the trial court under Sections 323, 325, 504, 506 I.P.C. and under Section 3 (1) 10 SC/ST Act. The maximum sentence awarded to the appellant is three year simple imprisonment with fine. Appellant is on interim bail from the trial Court itself. During pendency of trial also, he was on bail.
As disposal of appeal would take time, there is no allegation of misusing the bail by the applicant during trial, so considering the submission of the parties, perusal of record, period of sentence and without expressing any opinion on the merits, I find that it is a fit case for grant of bail to the appellant/applicant during the pendency of the appeal.
The bail application is allowed.
Let, the appellant- Sarvesh Yadav be released on bail during pendency of the appeal in S.T. No. 99 of 2002 ( State of U.P. Versus Sarvesh Yadav), arising out of Case Crime No. 216 of 2002, under Sections 323, 325, 504,506 I.P.C. and under Section 3(1) 10 SC/ST Act, Police Station Kandharapur, District Azamgarh on his furnishing personal bonds and two sureties each of the like amount to the satisfaction of the court concerned. The order of sentence shall remain suspended during pendency of appeal, if he furnish the bonds and the needed sureties.
So far as the prayer for staying the realization of fine is concerned, this prayer is rejected.
As soon as the personal bonds and sureties are furnished, the trial court is directed to transmit the same to this Court forthwith to be kept on the record of this appeal.
Order Date :- 25.8.2023
T.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!