IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal ( DB) No. 259 of 2006
Bablu Pandey .....Appellant
Versus
The State of Jharkhand .....Respondent
Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
THE HON'BLE MR. JUSTICE P.P. BHATT
---------
For the Appellant : Mr. A.K. Sahani, Advocate
For the State : APP
Order No. 03 Dated the 2nd August, 2011
I.A. No. 1398 of 2011
——–
Heard.
It is submitted that though the prayer for bail of the
appellant was earlier rejected on 09.03.2006 but he has remained in
jail during trial and after conviction for a total period of near about 9
years and that there is no chance of hearing of this appeal in near
future and moreover, the main allegations are against the co-convict-
Ashok Kumar Mehta, who is already undergoing the sentence in
connected Cr. Appeal No. 152 of 2006.
Mr. Sahay, learned counsel appearing for the State,
opposed the prayer for bail.
Keeping in view the nature of allegations against this
appellant vis-a-vis the main accused, and also the period of custody,
appellant named above, is directed to be released on bail, during
pendency of the appeal, on furnishing bail bond of Rs.10,000/- ( Ten
thousand only) with two sureties of the like amount each to the
satisfaction of trial court/ Additional District & Sessions Judge, F.T.C.,
Koderma, in Sessions Trial No. 235 of 2001, on the conditions that ( I)
one of the bailers will be his close relative; ( II) other bailor should
have landed property within the jurisdiction of the Court and (III)
appellant shall deposit the amount of fine as imposed against him by
the trial court, without prejudice and subject to decision of the case;.
I.A. No. 1398 of 2011 is disposed of.
( R. K. Merathia, J)
( P.P. Bhatt, J)
Rakesh/