Jharkhand High Court
Kishun Turi vs State Of Jharkhand on 22 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (S.J.) No. 249 of 2011
Kishun Turi ... Appellant
Versus
The State of Jharkhand ... Respondent
---
CORAM : HONBLE MRS. JUSTICE JAYA ROY
---
For the Appellant : Mr. Prakash Chandra Roy
For the Respondent : A. P. P.
---
2. 22.3.2011
: This appeal will be heard.
Issue notice.
Call for the lower court records.
During the pendency of this appeal, the appellant,
named above, 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 Trial Court
(Additional Sessions Judge, F.T.C.-VII, Giridih) in connection
with Sessions Trial Case No. 44 of 2000, subject to the
condition that one of the bailors will be his close relative
having immovable property within the jurisdiction of the trial
court.
(Jaya Roy, J.)
MK