IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appl. (DB) No. 224 of 2008
Kallam Sk & Ors........ Appellants
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon’ble Mr. Justice R.K.Merathia
Hon’ble Mrs. Justice Jaya Roy
……
For the Appellants : Mr. Mithilesh Singh, Advocate.
For the Respondent : Mr. APP
......
I.A. No. 2764 of 2010
3/ 21.12.2010 Heard the parties on the point of bail.
It is submitted by Mr. Mithilesh Singh, learned counsel appearing
for the appellants that though the prayer for bail of these appellants was
rejected on 16/04/2008 but, thereafter, other similarly situated coaccused/
appellants have been granted bail as stated in paragraph3.
Mr. Sinha, learned A.P.P. does not dispute this fact.
In that view of the matter, during pendency of the appeal, all the
appellants, namely, Kallam Sk, Sallam Sk. And Allaham Sk. @ Alam Sk, are
directed to be released on bail on furnishing bail bonds of Rs. 10,000/ (ten
thousand) each with two sureties of the like amount each to the satisfaction of
the trial court (1st Additional Sessions Judge, Pakur) in connection with
Sessions Case No. 93 of 2006, arising out of Pakur (M) P.S. Case No. 9 of
2006.
I.A. No. 2764 of 2010 stands disposed of.
(R.K.Merathia, J)
(Jaya Roy, J)
Mukund/