Citation : 2025 Latest Caselaw 2252 UK
Judgement Date : 5 March, 2025
HIGH COURT OF UTTARAKHAND AT NAINITAL
Second Short Term Bail Application No. 05 of
2025
In
Criminal Appeal No. 574 of 2023
Vijay Kashyap ......Appellant
Versus
State of Uttarakhand ....Respondent
Present:
Mr. Rajat Mittal, Advocate for the appellant.
Ms. Manisha Rana Singh, D.A.G. for the State.
Hon'ble Ravindra Maithani, J.(Oral)
Instant appeal is preferred against the judgment
and order dated 24.08.2023 passed in Sessions Trial No. 76
of 2014, State of Uttarakhand Vs. Vijay Kashayap, by the
court of First Additional Sessions Judge, Dehradun. By it,
the appellant has been acquitted of the charge under
Section 302 IPC, convicted under Sections 498A and 304B
IPC and sentenced as hereunder:-
(i) Under Section 498A IPC - to undergo
rigorous imprisonment for a period of three
years with a fine of Rs.30,000/-. In default
of payment of fine, to undergo simple
imprisonment for a further period of six
months.
(ii) Under Section 304B IPC- to undergo
rigorous imprisonment for a period of seven
years with a fine of Rs.5,000/-.
Heard on Second Short Term Bail Application
3. Appellant Vijay Kashyap seeks short term bail on
the ground that his nephew (bhanja) is to be married on
06.03.2025 and in that marriage, the appellant being a
Mama has some religious part to follow. There is no other
brother of the appellant.
4. It is a case of the appellant that he is the only
male member left in the family to perform pre-wedding
rituals likewise bhat etc.
5. Learned State counsel, under instruction,
confirms the factual narrations.
6. Having considered, without adverting to the
merits of the case, purely on humanitarian ground, this
Court is of the view that the appellant may be enlarged on
short term bail for a period of three days from the date of
his release.
7. Let the appellant be released on short term bail
for a period of three days from the date of his release,
subject to his furnishing a personal bond of Rs. 10,000/-
8. After expiry of the period of short term bail, the
appellant shall surrender before the court concerned and
an information shall be forwarded to this Court.
9. The second short term bail application is
allowed accordingly.
10. Let a copy of this order be supplied to learned
counsel for the parties, today itself, on payment of usual
charges. Let a copy of the order be also sent to the In-
charge Jail concerned.
(Ravindra Maithani, J.) 05.03.2025 Jitendra
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!