IN THE HIGH COURT OF JHARKHAND AT RANCHI
Crl. Appl. (DB) No. 1016 of 2010
Baltu Ghasi ... .. ... Appellant(s)
Versus
The State of Jharkhand .. ... ... Respondent(s)
...........
CORAM : HON’BLE MR. JUSTICE SUSHIL HARKAULI
HON’BLE MR. JUSTICE R. R. PRASAD
………
For the Petitioner(s) : M/s M. A. Choudhary, Adv.
For the State : A.P.P.
..........
05 /28.02. 2011. This case is based upon circumstantial evidence. The
circumstances, which have been brought on record, are that the deceased
was last seen in the company of the accused. The other circumstance is
about a motive of love affair in which the accused was not only the person
involved. There do not appear to be any other circumstances proved by
the prosecution. It has been argued that the circumstances which have
been attempted to be proved are not sufficient to sustain a conviction.
Considering over all facts and circumstances of the case, the
appellant, named above, is directed to be released 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
1st Additional District & Sessions Judge, Latehar, in Sessions Trial Case
No. 541 of 1998.
(Sushil Harkauli, J.)
(R. R. Prasad, J.)
Sandeep/