High Court Jharkhand High Court

Subarak Mian & Anr vs State Of Jharkhand on 19 April, 2011

Jharkhand High Court
Subarak Mian & Anr vs State Of Jharkhand on 19 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                Criminal Appeal (D.B.) No. 287 of 2011
                            ---

           Pankaj Kumar Choudhary                    ...      ...      Appellant
                                      Versus
           The State of Jharkhand                    ...      ...      Respondent
                             ---


           CORAM       : HON'BLE MR. JUSTICE R. K. MERATHIA
                       : HON'BLE MR. JUSTICE R. R. PRASAD
                             ---
           For the Appellant     : Mr. Kailash Pd. Deo, Advocate
           For the Respondent    : A.P.P.

                                ---

2. 19.04.2011
:           I. A. No. 563 of 2011:
                         Heard.

The delay of 5 days in filing this appeal is condoned.
I. A. No. 563 of 2011 stands disposed of.

Cr. Appeal (DB) No. 287 of 2011:

Admit.

Issue notice.

It is submitted that the lower court records have been
called for in connected Criminal Appeal (DB) No. 123 of 2011.

Heard the parties on the prayer for bail.

It is submitted by Mr. K. P. Deo, learned counsel
appearing for the appellants that petitioner’s case is similarly situated
with the co-convict Sita Ram Bhagat who has been granted bail on
22.03.2011 in the said appeal.

Counsel for the State did not dispute this position.
Accordingly, during the pendency of this appeal, the
appellant above named is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each, to the satisfaction of the Sessions Judge, Godda in
connection with S. C. No. 29 of 2010 corresponding to Poraiyahat P.
S. Case No. 24 of 2009 on the conditions that, (i) the appellant will
deposit the fine without prejudice and subject to decision of the case,

(ii) one of the bailors will be close relative of the appellant, & (iii) the