Allahabad High Court
Karta Ram & Another vs State Of U.P. on 27 January, 2010
Court No.5
Criminal Appeal No.151 of 2010
Suresh Pandit @ Nanku .....Appellant
Vs.
State of U.P. ....Opp. Party
Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellant as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellant Suresh Pandit @ Nanku has been convicted in Special Sessions Trial No.19 of 2002 (Case Crime No.172/2005) for the offence punishable under Sections 323, 504, 506 I.P.C. and under Section 3(1) (x) of SC & ST Act, Police Station Dalmau, District Raebareli. The maximum sentence awarded to him under Section 3(1) (x) of SC & ST Act is six months' rigorous imprisonment along with a fine of Rs.1000/- and in default of payment of fine to further undergo two months' simple imprisonment and all the substantive sentences were directed to run concurrently. Accused- appellant was on bail during trial and presently he is on interim bail. That there is nothing on record to show that he has ever misused the liberty of bail.
In view of the above, having regard to the facts and circumstances of the case and the term of imprisonment awarded, I am of the opinion that the appellant can be released on bail. Let the above appellant be released on bail during the pendency of appeal on furnishing a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided he deposits the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 27.1.2010.
Tripathi Court No.5 Criminal Appeal No.152 of 2010 Hasmat Ullah and others .....Appellants Vs. State of U.P. ....Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellants as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellants Hasmat Ullah, Ikbal Kha and Ishhak Kha have been convicted in Sessions Trial No.529 of 2005 (Case Crime No.C-35/2004) for the offence punishable under Sections 452, 323/34, 504, 506(2) I.P.C., Police Station Pihani, District Hardoi. The maximum sentence awarded to them under Section 452 is three years' rigorous imprisonment along with a fine of Rs.500/- on each of them and in default of payment of fine to further undergo one year's additional imprisonment and all the substantive sentences were directed to run concurrently. Accused-appellants were on bail during trial and presently they are on interim bail. That there is nothing on record to show that they ever misused the liberty of bail.
In view of the above, having regard to the facts and circumstances of the case and the term of imprisonment awarded, I am of the opinion that the appellants can be released on bail. Let each of the above appellants be released on bail during the pendency of appeal on furnishing by each of them a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided they deposit the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellants shall remain suspended during the pendency of appeal. 27.1.2010.
Tripathi
Court No.5
Criminal Appeal No.166 of 2010
Israj and another .....Appellants
Vs.
State of U.P. ....Opp. Party
Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellants as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellants Israj and Kalloo have been convicted in Sessions Trial No.884 of 1997 (Case Crime No.63 of 1994) for the offence punishable under Sections 323, 504, 506 I.P.C. and under Section 3(1) (X) of SC & ST Act, Police Station Kasimpur, District Hardoi. The maximum sentence awarded to them under Section 3(1) (x) of SC & ST Act is two years' simple imprisonment along with a fine of Rs.500/- on each of them and in default of payment of fine to further undergo one month's additional simple imprisonment and all the substantive sentences were directed to run concurrently. Accused-appellants were on bail during trial and presently they are on interim bail. That there is nothing on record to show that they ever misused the liberty of bail.
In view of the above, having regard to the facts and circumstances of the case and the term of imprisonment awarded, I am of the opinion that the appellants can be released on bail. Let each of the above appellants be released on bail during the pendency of appeal on furnishing by each of them a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided they deposit the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellants shall remain suspended during the pendency of appeal. 27.1.2010.
Tripathi
Court No.5
Criminal Appeal No.158 of 2010
Suneel .....Appellant
Vs.
State of U.P. ....Opp. Party
Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellant as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellant Suneel has been convicted in Sessions Trial No.116 of 2006 (Case Crime No.534 of 2004) for the offence punishable under Sections 323, 504, 506 I.P.C. and under Section 3(1) (x) of SC & ST Act, Police Station Dalmau, District Raebareli. The maximum sentence awarded to him under Section 3(1)
(x) of SC & ST Act is six months' rigorous imprisonment alongwith with a fine of Rs.1000/- and in default of payment of fine to further undergo two months' simple imprisonment and all the substantive sentences were directed to run concurrently. Accused-appellant was on bail during trial and presently he is on interim bail. That there is nothing on record to show that he has ever misused the liberty of bail.
In view of the above, having regard to the facts and circumstances of the case and the term of imprisonment awarded, I am of the opinion that the appellant can be released on bail. Let the above appellant be released on bail during the pendency of appeal on furnishing a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided he deposits the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 27.1.2010.
Tripathi Court No.5 Criminal Appeal No.168 of 2010 Karta Ram and another. .....Appellants Vs. State of U.P. ....Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellants as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellants Karta Ram and Vinod have been convicted in Sessions Trial No.29 of 2002 (Case Crime No.C-25/2001) for the offence punishable under Sections 323, 504 I.P.C. and under Section 3(1) (X) of SC & ST Act, Police Station Khargupur, District Gonda. The maximum sentence awarded to them under Section 323 I.P.C. is one year' simple imprisonment with a fine of Rs.500/- on each of them and in default of payment of fine to further undergo two months' additional simple imprisonment and all the substantive sentences were directed to run concurrently. Accused-appellants were on bail during trial and presently they are on interim bail. That there is nothing on record to show that they ever misused the liberty of bail.
In view of the above, having regard to the facts and circumstances of the case and the term of imprisonment awarded, I am of the opinion that the appellants can be released on bail. Let each of the above appellants be released on bail during the pendency of appeal on furnishing a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided they deposit the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellants, shall remain suspended during the pendency of appeal. 27.1.2010.
Tripathi Court No.5 Criminal Appeal No.2876 of 2009 Siya Ram and another. .....Appellants Vs. The State of U.P. .........Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record and list the appeal for hearing in due course.
Heard learned counsel for the appellants, learned A.G. A. and perused the record of the case.
In S.T.No.137 of 2003 (Crime No.230 of 2000), the appellants Siya Ram and Kripa Ram alongwith one another namely Badlu have been convicted and sentenced for the offence punishable under Sections 307/34 and 506(2) I.P.C. The maximum sentence awarded to them under Section 307/34 I.P.C. is ten years' rigorous imprisonment along with a fine of Rs.10,000/- and in default of payment of fine to further undergo one year's rigorous imprisonment It has been contended by the learned counsel for the appellant that the evidence adduced by the prosecution in support of his case is not reliable one and the offence for which the appellant has been convicted is not made out against the accused beyond reasonable doubt. That the appellant has been falsely involved in the case and the learned trial court has not properly appreciated the evidence available on record. That the role of firing has been assigned to co-accused Badlu and the appellants have been assigned the role of exhortation. That the appellants were on bail during trial and there is nothing on record to show that they ever misused the liberty of bail and the appellants have every hope of success in appeal.
Bail has been opposed by learned A.G.A. Having regard to the quantum of sentence, facts and circumstances of the case, the nature of the evidence adduced during trial and arguments advanced by the parties and the probability factor, I am of the opinion that the appellants can be released on bail. Let the appellants Siya Ram and Kripa Ram be released on bail during the pendency of appeal on furnishing by each of them a personal bond with two sureties each in the like amount to the satisfaction of the Court concerned provided they deposit fine imposed by the trial court.
The operation of the sentence of imprisonment shall remain suspended during the pendency of appeal.
27.1.2010
Tripathi
Court No.5
Criminal Appeal No.167 of 2010
Bandesh Singh .......Appellant
Vs.
State of Uttar Pradesh .......Opp. Party
Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record and list the appeal for hearing in due course.
Heard learned counsel for the appellant as well as learned A.G.A. on the prayer for bail pending appeal and also perused the record of the case.
In S.T.No.513 of 2001 (case crime no.160 of 1999), appellant Bandesh Singh has been convicted and sentenced for the offence punishable under Sections 323/34, 325/34 and 504 I.P.C. The maximum sentence awarded to him is three years' simple imprisonment alongwith a fine of Rs.1000/- and in default of payment of fine to further undergo two months' imprisonment.
It has been contended by the learned counsel for the appellant that the evidence adduced by the prosecution in support of his case is not reliable one and the offence for which the appellant has been convicted is not made out against the accused beyond reasonable doubt. That the appellant has been falsely involved in the case and the learned trial court has not properly appreciated the evidence available on record and that appellant was on bail during trial and the appellant has every hope of success in appeal.
Bail has been opposed by learned A.G.A. I have considered the respective submissions made by the parties and perused the impugned judgment and order passed by the trial court. The maximum sentence of imprisonment awarded to the appellant is only three years. Hon'ble the Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of Gujrat( 1999) 4 SCC 421 has held that when a person is convicted and sentences to a short term imprisonment, normal rule is that when his appeal is pending, sentence should be suspended by enlarging appellant on bail and rejection can only be by way of exception. Having regard to the facts and circumstances of the case, keeping in view the arguments put forward by the learned counsel for the appellant, the probability factors of the evidence on record, term of the imprisonment awarded, conduct of appellant when on bail during the trial and the principles laid down by Hon'ble Supreme Court in Case Bhagwan Rama Shinde Gosai(supra), I am of the view that it is a fit case for bail and suspension of sentence of imprisonment. Let appellant be :2: released on bail on furnishing a personal bond with two reliable sureties each in the like amount to the satisfaction of the C.J.M. concerned on deposit of amount of fine imposed on him by the trial court.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 27.1.2010 Tripathi Court No.5 Criminal Appeal No.153 of 2010 Shailendra Kumar Tiwari .......Appellant Vs. State of Uttar Pradesh .......Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record and list the appeal for hearing in due course.
Heard learned counsel for the appellant as well as learned A.G.A. on the prayer for bail pending appeal and also perused the record of the case.
In S.T.No.315 of 2005 (case crime no.233 of 2004), appellant Shailendra Kumar Tiwari has been convicted for the offence punishable under Sections 325 I.P.C. and sentenced to undergo four years rigorous imprisonment alongwith fine of Rs.4,000/- and in default of payment of fine to further undergo six months' imprisonment.
It has been contended by the learned counsel for the appellant that the evidence adduced by the prosecution in support of his case is not reliable one and the offence for which the appellant has been convicted is not made out against the accused beyond reasonable doubt. That the appellant has been falsely involved in the case and the learned trial court has not properly appreciated the evidence available on record. He further contended that on the same evidence of co-accused Kaushal Kishore Tiwari and Mahesh Tiwari have been acquitted. He further submits that the maximum sentence awarded to him is four years' rigorous imprisonment and that appellant was on bail during trial and the appellant has every hope of success in appeal.
Bail has been opposed by learned A.G.A. I have considered the respective submissions made by the parties and perused the impugned judgment and order passed by the trial court. The maximum sentence of imprisonment awarded to the appellant is only four years. Hon'ble the Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of Gujrat( 1999) 4 SCC 421 has held that when a person is convicted and sentences to a short term imprisonment, normal rule is that when his appeal is pending, sentence should be suspended by enlarging appellant on bail and rejection can only be by way of exception. Having regard to the facts and circumstances of the case, keeping in view the arguments put forward by the learned counsel for the appellant, the probability factors of the evidence on record, term of the imprisonment awarded, conduct of appellant when on bail during the trial and the principles laid down by Hon'ble Supreme Court in Case :2: Bhagwan Rama Shinde Gosai(supra), I am of the view that it is a fit case for bail and suspension of sentence of imprisonment. Let appellant be released on bail on furnishing a personal bond with two reliable sureties each in the like amount to the satisfaction of the C.J.M. concerned on deposit of amount of fine imposed on him by the trial court.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 27.1.2010 Tripathi Crl. Misc. Application No.6080 of 2010. In re :
Crl. Appeal No. 149 of 2010.(D). Ashok Vs. State of U.P. Hon'ble Vedpal,J.
Heard the learned counsel for the appellant.
This appeal has been filed after a period of limitation. An application under Section 5 of the Limitation Act.
A.G.A. to file objection against the application the application for condonation of delay within fifteen days.
List thereafter.
25.1.2010.
Tripathi Crl. Appeal No. 149 of 2010.(D).
Ashok Vs. State of U.P. Hon'ble Vedpal,J.
List alongwith application under Section 5 of the Limitation Act with Crl. Appeal No.2820 of 2009.
25.1.2010.
Tripathi Crl. Misc. Application No.6080 of 2010. In re :
Crl. Appeal No. 149 of 2010.(D). Ashok Vs. State of U.P. Hon'ble Vedpal,J.
Heard the learned counsel for the appellant.
This appeal has been filed after a period of limitation. An application under Section 5 of the Limitation Act.
A.G.A. to file objection against the application the application for condonation of delay within fifteen days.
List thereafter.
25.1.2010.
Tripathi Court No.5 Criminal Appeal No.136 of 2010 Rakesh Kumar Singh and another.
Appellants Vs. State of U.P. ....Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellants as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellants Rakesh Kumar Singh and Shobh Nath Singh have been convicted in Sessions Trial No.340 of 2006 (Case Crime No.33/05) for the offence punishable under Sections 323/34, 504. 506 I.P.C. and under Section 3(1) (X) of SC & ST Act, Police Station Gurubuxganj, District Raebareli. The maximum sentence awarded to them under Section 506 I.P.C. was one year' rigorous imprisonment with a fine of Rs.500/- on each of them and in default of payment of fine to further undergo one month's simple imprisonment and all the substantive sentences were directed to run concurrently. Accused-appellants were on bail during trial and presently they are on interim bail. That there is nothing on record to show that they ever misused the liberty of bail.
Having regard to the facts and circumstances of the case in view of the above and the term of imprisonment awarded, I am of the opinion that the appellants can be released on bail. Let each of the above appellants be released on bail during the pendency of appeal on furnishing a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided they deposit the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellants, shall remain suspended during the pendency of appeal. 25.1.2010.
Tripathi Court No.5 Criminal Appeal No.148 of 2010 Riyaz Ahmad Appellant Vs. State of U.P. ....Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellant as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellant Riyaz Ahmad has been been convicted in Sessions Trial No.221 of 2006((221-A/2006) (N.C.R.No.18/2004) for the offence punishable under Section 323/34 I.P.C. and sentenced to six months' simple imprisonment. Accused- appellant was on bail during trial and is presently on interim bail. That there is nothing on record to show that he has ever misused the liberty of bail.
Having regard to the facts and circumstances of the case in view of the above and the term of imprisonment awarded, I am of the opinion that the appellant can be released on bail. Let the above appellant be released on bail during the pendency of appeal on furnishing a personal bond with two sureties in the like amount to satisfaction of the court concerned.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 25.1.2010 Tripathi Court No. 7 Criminal Appeal No.148 of 2010 Riyaz Ahmad Appellant Vs. State of U.P. ....Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellant as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellant Riyaz Ahmad has been been convicted in Sessions Trial No.221 of 2006((221-A/2006) (N.C.R.No.18/2004) for the offence punishable under Section 323/34 I.P.C. and sentenced to six months' simple imprisonment. Accused- appellant was on bail during trial and is presently on interim bail. That there is nothing on record to show that he has ever misused the liberty of bail.
Having regard to the facts and circumstances of the case in view of the above and the term of imprisonment awarded, I am of the opinion that the appellant can be released on bail. Let the above appellant be released on bail during the pendency of appeal on furnishing a personal bond with two sureties in the like amount to satisfaction of the court concerned provided he deposits the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 25.1.2010 Tripathi Original Suit No. 865 of 1997 Hon'ble Vedpal,J.
Taken up today.
Sri Mohit Kumar, plaintiff in person and Sri N.K. Seth Senior Advocate assisted by Sri Sanjeev Agrawal for defendant Dato Mohan Swami are present.
Today in this case both the parties have to admit and deny the documents filed by each other. The documents are alleged to be in a sealed cover with the Registrar which have not been sent to this Court today with the file. Both the parties pray that this case be also taken up from morning on10th February,2010 when other cases between the parties are fixed for hearing.
As prayed by the parties, this case be fixed on 10th February,2010 for hearing.
Registrar of the Court is directed to produce the documents kept in sealed cover in the Court on the date fixed at the time of hearing.
21.1.2010 Tripathi Testamentary Case No. 1 of 2004 Hon'ble Vedpal,J.
Taken up today for hearing.
The applicant Mohit Kumar in person and Sri N.K. Seth Senior Advocate assisted by Sri Sanjeev Kumar Agrawal for Dr. Dato Mohan Swami are present.
Since both the testamentary cases are to be heard together and Testamentary Case No. 3 of 2003 has been fixed for hearing on 10th February,2010, therefore, this case be also be fixed for hearing on the same day.
21.1.2010 Tripathi Testamentary Case No. 3 of 2003 Hon'ble Vedpal,J Taken up today for hearing.
Heard Sri N.K. Seth, Senior counsel assisted by Sri Sanjeev Kumar Agrawal for petitioner and Sri Mohit Kumar, opposite party in person.
Sri Mohit Kumar states that his C.M.An. No.69254 of 2009 is pending for disposal. Sri N.K. Seth, Senior Counsel states that the petitioner Sri Dato Mohan Swami has moved an application before Hon'ble the Supreme Court for modification/ clarification of the order dated 27.3. 2008 and the application of Sri Mohit Kumar pertains to the matter for which application for clarification/ modification is pending for hearing before Hon'ble the Supreme Court and is likely to be taken up on 8.2.2010. He also states that his C.M. Application No. 12334 of 2009 is also pending for disposal and the copy of this application was sent to Sri Mohit Kumar by post but Sri Mohit Kumar states that he has not received the same, on which Sri N.K.Seth, learned Senior Counsel for the petitioner furnished copy of Application No. 124334 of 2009 to Sri Mohit Kumar today before the Court.
Sri Mohit Kumar states that he has to file an objection against C.M.An. No. 124334 of 2009, the copy of which has been furnished him today. He seeks fifteen days' time to file objection. Since the learned counsel for the petitioner has also prayed that C.M. An. No.69254 of 2009 moved by Sri Mohit Kumar be heard after 8th February,2010 and Sri Mohit Kumar also seeks time to file objection against petitioner's application no.124334 of 2009, therefore, with the consent of both the parties the case is fixed for 10th February,2010 for hearing. Both the applications moved by the petitioner Dr. Dato Mohan Swami as well as Sri Mohit Kumar shall be heard on that date.
21.1.2010 Tripathi Civil Misc. An. No.4672 of 2010 in re Writ Petition No. 126 (RC) of 2006 Ram Pal Vs. Jokhu Hon'ble Vedpal,J.
This is an application for recall of the order dated 26.8.2009, dismissing the Writ Petition No. 126 (RC) of 2006 for non prosecution.
It has been stated in the affidavit annexed with the application that when the case was fixed for hearing on 26.8.2009, counsel for the petitioner could not appear in the Court because he could not see the case in the cause list.
Grounds shown in the affidavit are sufficient The petitioner was not going to be
benefited by getting the petition dismissed in default. The application is allowed. The order dated 26.8.2009 is recalled. The writ petition is restored to its original number.
List the petition for hearing.
21.1.2010 Tripathi I have gone through the representation of the employee (Sarfraj Ahmad,Stenographer,Bahraich Judgeship) dated 31.7.2007, the report of the District Judge dated 24.9.2009 and the order of the Hon'ble High Court dated 21.4.2005, passed in W.P.No.5877(SS) of 1990.
The applicant joined the service on 1.10.1986 as a Stenographer in Bahraich Judgeship. He was ceased from service from time to time, I.e, 1.5.1988 to 4.1.1989,1.2.1990 to 14.2.1990,17.2.1990 to 24.5.1990,1.5.1990 to 26.8.1990 and 2.7.1991 to 19.4. 1992, but by means of the W.P.No. 5877(SS) of 1990 he challenged the order dated 1.6. 1990 ,ceasing him from services. The said writ petition was allowed and the impugned order was quashed.
Consequent to the said order, passed in the writ petition, the applicant shall be deemed to be in continuous service. The District Judge in his report dated 24.9.2009 has reported that no departmental enquiry is pending against the applicant. Nothing adverse has been reported by the District Judge against the applicant.
In view of the above, the representation is allowed and the District Judge, Bahraich is directed to pay salary of the period from 1.6.1990 to 26.8.1990 and 2.7.1991 to 19.4.1992 with all consequential benefits including the increment.
Tripathi (Vedpal) Administrative Judge Session Division ,Bahraich Bahraich 25.1.2010 Officer in Charge Computer I have to say that today,i.e, 25.1.2010 I have uploaded wrong order in Crl.Appeal No.138 of 2010, passed by Hon'ble Vedpal,J. In Court No.5. Kindly get it deleted at the earliest.
(S.P.Tripathi) P.S. to Hon"ble Vedpal,J.
Employee No. 2515 Court No.5 Criminal Appeal No.138 of 2010 Ashok Kumar Chaubey and another.
Appellants Vs. State of U.P. ....Opp. Party Hon'ble Vedpal,J.
Heard.
Admit.
Summon the lower court record within three weeks and list the appeal for hearing in due course.
Heard learned counsel for the appellants as well as learned A.G.A. on the prayer for bail pending appeal and suspension of sentence also. Perused the impugned judgment and order.
The accused-appellants Ashok Kumar Chaubey and Shiv Kumar Chaubey have been convicted in Sessions Trial No. 78 of 2004 (Case Crime No. 50 of 1998) for the offence punishable under Sections 323/34, 504, 506 (2)I.P.C. and under Section 3(1) (X) of SC & ST Act, Police Station Motiganj, District Gonda . The maximum sentence awarded to them under Section 3(1)(X) S.C. and S.T. Act was one year's rigorous imprisonment with a fine of Rs.5000/- on each of them and in default of payment of fine to further undergo two months' imprisonment and all the substantive sentences were directed to run concurrently. Accused-appellants were on bail during trial and presently they are on interim bail. That there is nothing on record to show that they ever misused the liberty of bail.
Having regard to the facts and circumstances of the case in view of the above and the term of imprisonment awarded, I am of the opinion that the appellants can be released on bail. Let each of the above appellants be released on bail during the pendency of appeal on furnishing a personal bond with two sureties each in the like amount to satisfaction of the court concerned provided they deposit the fine imposed by the trial court.
The sentence of imprisonment awarded to the appellants, shall remain suspended during the pendency of appeal. 25.1.2010.
Tripathi Court No. 7 Criminal Appeal No.2709 of 2009 Shri Ram Yadav and another.
.......Appellants Vs. State of Uttar Pradesh .......Opp. Party Hon'ble Vedpal,J.
Heard learned counsel for the appellants as well as learned A.G.A. on the prayer for bail pending appeal and also perused the record of the case.
In S.T.No.385 of 1993 (case crime no.555 of 1992), appellants Shri Ram Yadav and Raj Kumar have been convicted for the offence punishable under Section 412 I.P.C. and sentenced to undergo five years rigorous imprisonment alongwith fine of Rs.3,000/- payable by each of them and in default of payment of fine to further undergo six months rigorous imprisonment.
As per prosecution version, accused appellant Shri Ram Yadav was found in possession of 30 bags of sugar and appellant Raj Kumar was found in possession of twenty five bags of sugar which was the property in relation to which dacoity was committed by two persons namely Ishak Ali @ Mama and Chand Babu. Learned counsel for the appellants submits that there is no evidence against the appellants that they were in knowledge of the fact that the property which was recovered from his possession was property in relation to which dacoity was committed and as such the offence does not fall within the purview of section 412 I.P.C. but at the most it may be an offence under Section 411 I.P.C. Learned counsel for the appellant in support of his submission relied on Moinuddin Mozumdar Vs. State of Assam reported in AIR 1972 SC 655. He further submits that the maximum sentence awarded to them is five years' rigorous imprisonment and that appellants were on bail during trial and the trial was pending against them since 1992 and alleged offence is not made out against the appellants and they have every hope of success in appeal.
Bail has been opposed by learned A.G.A. I have considered the respective submissions made by the parties and perused the impugned judgment and order passed by the trial court alongwith the record of the appeal. The maximum sentence of imprisonment awarded to the appellants, is only five years. Hon'ble the Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of Gujrat( 1999) 4 SCC 421 has held that when a person is convicted and sentences to a short term imprisonment, normally rule is that when his appeal is pending, sentence should be suspended by enlarging appellants on bail and rejection can only be by way of exception. In the present case, the appellants are facing trial since last 18 years. Having regard to the facts and circumstances of the case, keeping in view the arguments put forward by the parties probability factors of the evidence on record, term of the imprisonment awarded, conduct of appellants when on bail during the trial, I am of the view that it is a fit case for bail and suspension of sentence of imprisonment. Let appellants be released on bail on furnishing by each of them a personal bond with two reliable sureties each in the like amount to the satisfaction of the C.J.M./court concerned on deposit of amount of fine imposed on them by the trial court.
The sentence of imprisonment awarded to the appellants, shall remain suspended during the pendency of appeal. 6.1.2010 Tripathi.
I have considered the respective submissions made by the parties and perused the impugned judgment and order passed by the trial court alongwith the record of the appeal. The maximum sentence of imprisonment awarded to the appellants, is only five years. Hon'ble the Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of Gujrat( 1999) 4 SCC 421 has held that when a person is convicted and sentences to a short term imprisonment, normally rule is that when his appeal is pending, sentence should be suspended by enlarging appellants on bail and rejection can only be by way of exception. In the present case, the appellants are facing trial since last 18 years. Having regard to the facts and circumstances of the case, keeping in view the arguments put forward by the Hon'ble the Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of Gujrat( 1999) 4 SCC 421 has held that when a person is convicted and sentences to a short term imprisonment, normally rule is that when his appeal is pending, sentence should be suspended by enlarging appellant on bail and rejection can only be by way of exception. In the present case as discussed above, on the same evidence co-accused Ram Saran has also been acquitted against whom the charge was for the offence punishable under Section 376 of the I.P.C.
Having regard to the facts and circumstances of the case, keeping in view the arguments put forward by the parties, probability factors of the evidence on record, term of the imprisonment awarded, conduct of appellant when on bail during the trial and the principles laid down by Hon'ble Supreme Court in Case Bhagwan Rama Shinde Gosai(supra), I am of the view that it is a fit case for bail and suspension of sentence of imprisonment. Let appellant be released on bail on furnishing a personal bond with two reliable sureties each in the like amount to the satisfaction of the C.J.M./court concerned on deposit of amount of fine imposed on him by the trial court.
The sentence of imprisonment awarded to the appellant, shall remain suspended during the pendency of appeal. 5.1.2010 Tripathi