High Court Jharkhand High Court

Bhim Mian vs State Of Jharkhand on 21 October, 2011

Jharkhand High Court
Bhim Mian vs State Of Jharkhand on 21 October, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          Cr. Appeal (SJ) No. 498 of 2011


             Bhim Mian                 ...   ....Appellant

                                Vs.
             The State of Jharkhand    ....Respondent

CORAM:       HON'BLE MR. JUSTICE PRASHANT KUMAR

             For the Appellant:         Mr. S.K. Samanta
             For the State:             Mr. M.B. Lal, APP

3/21.10.2011

: It is submitted that the appellant is convicted under
section 395 of the IPC and sentenced to under go R.I. for seven years
and also pay fine of Rs. 2000/-

It is then submitted that the appellant was on bail during the
trial. Accordingly, he submitted that the appellant be enlarged on bail
during the pendency of this appeal.

Learned Additional P.P. opposed the bail prayer.
Having heard the submission, I have gone through the record.
Since the appellant was on bail during the trial, I direct the trial court
to enlarge the appellant , above named, on bail, during the pendency
of this appeal, on furnishing bail bond of Rs. 10,000/-(Ten Thousand)
with two sureties of the like amount each to the satisfaction of trial
court/1st Additional Sessions Judge, Giridih in Sessions Trial No. 180 of
2002, subject to the condition that the appellant deposit the fine
amount awarded by the trial court.

( Prashant Kumar,J.)

Sharda/-