High Court Jharkhand High Court

Giri Rao vs State Of Jharkhand on 21 October, 2011

Jharkhand High Court
Giri Rao vs State Of Jharkhand on 21 October, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Cr. Appeal (S.J.) No. 556 of 2011

                   Giri Rao                                  ...    ...   Appellant
                                                 Versus
                   The State of Jharkhand                    ...    ...   ... Opp. Party

                      CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                     ............

                For the Appellant          : Mr. P.P.N. Roy, Advocate
                For the State              : A.P.P.


2 /21.10.2011

This appeal will be heard.

Call for the lower court records.

From perusal of impugned judgment, it appears that appellant was earlier
on bail during trial.

Considering the aforesaid facts and circumstance, I direct the trial court to
enlarge appellant, above named, on bail on furnishing bail bond of Rs. 10,000/-(Ten
thousand) with two sureties of like amount each to the satisfaction of learned 1st
Additional Sessions Judge, East Singhbhum, Jamshedpur in connection with S.T.
No.125 of 2009/S.T. No.270 of 2009.

(Prashant Kumar, J.)
R.K.