Citation : 2025 Latest Caselaw 3469 UK
Judgement Date : 26 August, 2025
IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL
HON'BLE JUSTICE SHRI RAVINDRA MAITHANI
AND
HON'BLE JUSTICE SHRI ALOK MAHRA
26TH AUGUST, 2025
Bail Application (IA No.1 of 2022)
In
Criminal Appeal No. 347 of 2022
Abhishek Rai ...... Appellant
Vs.
State of Uttarakhand ......Respondent
With
Bail Application (IA No.1 of 2022)
In
Criminal Appeal No. 407 of 2022
Golu @ Chandan ...... Appellant
Vs.
State of Uttarakhand ......Respondent
Presence:
Mr.R.S. Sammal and Mr. M.K. Ray, learned counsel for the
appellants.
Mr. Pankaj Joshi, learned AGA for the State.
(Per: Shri Ravindra Maithani, J.)
These instant appeals have been preferred against
judgment and order dated 08.08.2022, passed in Sessions Trial
No.47 of 2015, State Vs. Abhishek Rai and another, Sessions Trial
No.48 of 2015, State vs. Abhishek Rai & Sessions Trial No.49 of
2015, State Vs. Golu @ Chandan Paswan, by the court of 3rd
Additional District and Sessions Judge, Rudrapur, District Udham
Singh Nagar. By it, the appellants have been convicted and
2
sentenced under Sections 302/34, 394/34, 397/34 and 411/34 IPC
& Section 25 of Arms Act. The appellants have been awarded life
imprisonment. They seek bail.
2. Learned counsel for the appellants would submit that the
appellants have been in custody for more than 10 years and have
already undergone more than half of the sentence imposed upon
them and there is less chance of appeals being heard in near future.
4. The period of the custody, which the appellants have
undergone, has been admitted by the learned State Counsel.
5. Having considered, this Court is of the view that it is a
case in which the execution of sentence should be suspended and
the appellants be enlarged on bail.
6. The bail applications are allowed.
7. The sentence appealed against is suspended during the
pendency of the appeal.
8. The appellants, namely, Abhishek Rai and Golu @
Chandan be released on bail during the pendency of the appeals on
their executing a personal bond and furnishing two reliable sureties
by each one of them, each of the like amount, to the satisfaction of
the court concerned.
9. Since the appeals have already been admitted, list in due
course for final hearing.
RAVINDRA MAITHANI, J.
ALOK MAHRA, J. Dated: 26.08.2025 BS
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!