Citation : 2025 Latest Caselaw 3550 UK
Judgement Date : 4 April, 2025
HIGH COURT OF UTTARAKHAND AT NAINITAL
IA No. 1 of 2025 (Bail Application)
In
Criminal Jail Appeal No. 151 of 2023
Samresh ........Appellant
Versus
State of Uttarakhand ........Respondent
Present:-
Mr. Prince Chauhan, Amicus Curiae and Mr. Vikas Anand, Advocate for
the appellant.
Ms. Manisha Rana Singh, Deputy Advocate General for the State.
Hon'ble Ravindra Maithani, J.
Instant criminal jail appeal is preferred against the
judgment and order dated 23.08.2023, passed in Special Sessions
Trial No. 100 of 2014, State v. Saadan (Saadhan) and others, by the
court of Special Sessions Judge, Udham Singh Nagar. By it, the
appellant has been convicted under Sections 147, 323, 336, 342, 427,
452, 504, 506 IPC and Section 3(i)(v)(xiv) of the Scheduled Castes and
Scheduled Tribes (Prevention of Atrocities) Act, 1989 ("the SC/ST Act")
and has been convicted as follows:-
(i) Under Section 147 IPC - rigorous
imprisonment for a period of six months.
(ii) Under Section 323 IPC - rigorous
imprisonment for a period of six months and
a fine of Rs. 1,000/-. In default of payment of
fine, to undergo additional imprisonment for
a period of fifteen days.
(iii) Under Section 336 IPC - rigorous
imprisonment for a period of one month.
(iv) Under Section 342 IPC - rigorous
imprisonment for a period of six months.
(v) Under Section 427 IPC - rigorous
imprisonment for a period of six months and
a fine of Rs. 1,000/-. In default of payment of
fine, to undergo additional imprisonment for
a period of fifteen days.
(vi) Under Section 452 IPC - rigorous
imprisonment for a period of three years and
a fine of Rs. 3,000/-. In default of payment of
fine, to undergo additional imprisonment for
a period of forty-five days.
(vii) Under Section 504 IPC - rigorous
imprisonment for a period of one year.
(viii) Under Section 506 IPC - rigorous
imprisonment for a period of two years and a
fine of Rs. 2,000/-. In default of payment of
fine, to undergo additional imprisonment for
a period of one month.
(ix) Under Section 3(1)(v)(xiv) of the SC/ST Act -
rigorous imprisonment for a period of three
years and a fine of Rs. 3,000/-. In default
of payment of fine, to undergo additional
imprisonment for a period of forty-five days.
2. The appeal is already admitted.
3. Heard learned counsel for the parties on the bail
application and perused the record.
4. Leaned counsel for the appellant/applicant would submit
that co-convicts having similar role have already been granted bail.
5. This fact is admitted by the learned State Counsel.
6. Having considered, this Court is of the view that it is a
case in which the execution of sentence should be suspended qua the
appellant/applicant and he be enlarged on bail.
7. The bail application is allowed.
8. The execution of sentence appealed against is suspended
qua the appellant/applicant during the pendency of the appeal.
9. Let the applicant/appellant be released on bail, during
the pendency of the appeal on his executing a personal bond and
furnishing two reliable sureties, each of the like amount, to the
satisfaction of the court concerned.
10. List the criminal jail appeal for final hearing on
08.07.2025.
(Ravindra Maithani, J) 04.04.2025 Avneet/
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!