Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Calcutta High Court (Appellete Side)

An Application For Suspension Of ... vs In Re : Sabiruddin Momin @ on 29 January, 2014

Author: Toufique Uddin

Bench: Toufique Uddin

29.01.2014                C.R.A. No. 550 of 2012
                                             with
                                           C.R.A.N. 419 OF 2014


                  In the matter of an application for suspension of sentence under Section 389 of the Code of
                  Criminal Procedure being CRAN 419 of 2014 filed on 27th January, 2014 arising out Sessions
                  Trial No. 04(1) of 2012, arising out of Sessions Case No. 364 of 2011.

                                  And

                                                                          In Re : Sabiruddin Momin @
                                         Safiruddin Momin
                                                                                                           ....

Appellant/Petitioner.

Mr. Sayantan Hazra ....For the appellant/petitioner Mr. Ananda Keshri .... For the State.

This is a case where the present appellant/petitioner has been convicted for commission of offence under Sections 489C of the Indian Penal Code. The learned Advocate of the State resisted the prayer for bail.

Having heard the learned lawyers of both sides and considering the scope of Section 389(3)(ii) of the Code of Criminal Procedure, I release the petitioner/appellant on bail by keeping the execution of his sentence suspended, to the extent of Rs. 10,000/- with two sureties each of Rs. 5,000/- to the satisfaction of the learned Chief Judicial Magistrate, Malda, out of which one must be local on condition that he shall not commit any other offence while on bail and he shall not leave the jurisdiction of the concerned court without prior permission of the court except for attending the court proceeding until the hearing of the appeal is concluded.

Let the hearing of the appeal be expedited but I make it clear that in case of lapse on the part of the appellants, the State will be free to lodge the appropriate prayer. Urgent Photostat certified copy of this order, if applied for, be given to the parties on priority basis.

(Toufique Uddin, J.) .