2000 INSC 0055 SUPREME COURT OF INDIA Shailendra Kumar Vs. State of Delhi Crl.A.No.39 of 2000 (G. B. Pattanaik and U. C. Banerjee, JJ.) 13.01.2000 ORDER 1. Leave granted. 2. This is a petition for being released on bail while the appellant-applicant's appeal against his conviction under Sections 304-B and 498-A, I.P.C. is pending in the High Court of Delhi. The appellant-applicant has been sentenced to 7 years rigorous imprisonment under Section 304-B and two years rigorous imprisonment under Section 498-A, I.P.C. 3. Having heard the learned counsel for the parties and taking into account the fact that the appellant-applicant is in custody for more than three years and there is no likelihood of appeal being heard early, we direct that the appellant-applicant be released on bail to the satisfaction of the Additional Sessions Judge, New Delhi. 4. The appeal stands allowed accordingly. Appeal allowed.