IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 617 of 2010
----
Qurban Ansari .......... Appellant
-- Versus --
The State of Jharkhand .......... Respondent
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Appellant : Mr. Shree Nivas Roy, Advocate
For the State : Mr. D.K.Prasad, A.P.P.
----
I.A. No.1704 of 2011
04/ 16.09.2011
Heard the counsel for the appellant and the counsel for
the State.
The counsel for the appellant submits that the appellant
is 66 years old man and is suffering from various ailments. It is also
contended that earlier the prayer for bail of the appellant, who is the
father-in-law of the victim, has been rejected, but liberty was given
that if the hearing is not taken up within one year, the appellant may
renew his prayer for bail, vide order dated 19.8.2010, passed by
another Bench of this Court, which is not available at present.
Considering the aforesaid observation made by the
earlier Bench, and considering the age of the appellant, who is the
father-in-law of the victim, during pendency of this appeal, the
appellant namely Qurban Ansari 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 trial court/ learned
1st Additional Sessions Judge, Giridih, in connection with Sessions
Trial No. 75 of 2007, subject to the conditions that one of the bailors
will be his close relative and another will of of local resident having
immovable property within the jurisdiction of the trial court concerned.
The aforesaid I.A.No. 1704 of 2011 stands disposed of.
(JAYA ROY, J.)
SI/-