High Court Jharkhand High Court

Dasrath Parmanik @ Boda vs State Of Jharkhand on 21 October, 2011

Jharkhand High Court
Dasrath Parmanik @ Boda vs State Of Jharkhand on 21 October, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              Cr. Appeal (S.J.) No. 66 of 2010

                   Dasrath Parmanik @ Boda                        ...   ...     Appellant
                                          Versus
                   The State of Jharkhand        ...             ...    ... Opp. Party

                        CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                       ............

                For the Appellant          : Mr. P.P.N. Roy, Advocate
                For the State              : Mr. S. Maji, A.P.P.

                               I.A. No.1202 of 2011

5 /21.10.2011

This interlocutory application has been filed for release of appellant on
bail.

Earlier bail prayer of appellant rejected after considering merit of the
case. However, it appears that appellant is convicted under Section 395 of the Indian
Penal Code and sentenced to undergo rigorous imprisonment for ten years. It then
appears that appellant is in custody from 30th of September 2008. There is no likelihood
of early hearing of this appeal.

Under the said circumstance, taking into account period of detention of
appellant, I direct the trial court to enlarge appellant, above named, on bail on furnishing
bail bond of Rs. 10,000/-(Ten thousand) with two sureties of like amount each to the
satisfaction of learned Additional Sessions Judge, F.T.C.-III, Jamshedpur in connection
with S.T. No.70 of 2009.

Accordingly, I.A. No.1202 of 2011 is allowed.

(Prashant Kumar, J.)
R.K.