High Court Jharkhand High Court

Shivaji Rai @ Shibu @ Shibji Roy vs State Of Jharkhand on 20 May, 2011

Jharkhand High Court
Shivaji Rai @ Shibu @ Shibji Roy vs State Of Jharkhand on 20 May, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI

                      B.A. No. 3681 of 2011

       Shivaji Rai @ Shibu @ Shibaji Roy .....         .....   Petitioner
                             -- Versus --
       The State of Jharkhand ...     ..... .....      .....   Opposite Party
                                 ----

       CORAM:       HON'BLE MRS. JUSTICE JAYA ROY
                                  ----
       For the Petitioner    :    M/s Indrajit Sinha
       For the Opp. Party    :    Mr. Sadhna Kumar (APP)
                                  ----

02/ 20.05.2011

Learned counsel for the petitioner Mr. Indrajit Sinha is

permitted to correct the paragraph-1 and the prayer portion of the Bail

Application.

Heard the counsel for the petitioner and the counsel for the

State.

Learned counsel for the petitioner submits that earlier the

prayer for bail of the petitioner was rejected by this Court on 10.3.2010.

He has further contended that the petitioner is in custody from 15.7.2008

i.e more than 2 years and 10 months.

Considering the period of custody of the petitioner, the

petitioner namely Shivaji Rai @ Shibu @ Shibaji Roy 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 Judicial

Magistrate, First Class, Jamshedpur, in connection with Parsudin P.S.

Case No.109 of 2008, corresponding to G.R. Case No.1457 of 2008,

subject to the conditions that (i) the petitioner will remain physically

present before the trial court at least once in a month on the date fixed

for trial, till the conclusion of the trial and (ii) one of the bailors will be his

close relative having immovable property within the jurisdiction of the trial

court concerned.

(JAYA ROY, J.)

SI/-