High Court Jharkhand High Court

Md.Ishteyaque vs State Of Jharkhand on 15 April, 2011

Jharkhand High Court
Md.Ishteyaque vs State Of Jharkhand on 15 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                Cr. Appl. (DB) No.308 of 2011
       Md. Ishteyaque........................                          Appellant 

                              Versus
       State of Jharkhand  ..................                                      Respondent 
                              ......
       Coram:  Hon'ble Mr. Justice R.K.Merathia
                  Hon'ble Mr. Justice R.R.Prasad
                                         ......
       For the Appellants                 : Mr. Vishal Kumar Tiwary, Advocates 
       For the Respondent                 : Mr. APP
                                         ......

2/15.04.2011

Admit.

Issue notice.

Call for the lower court records.

Heard on the prayer for bail.

It is submitted that the co­convict Md. Idul has been acquitted by 

this Court by judgment dated 18/02/2011 vide Cr. Appl. (DB) No. 457 of 

2002,   against   whom   there   was   allegation   of   stabbing   and   so   far   as   the 

allegation against this appellant is that he caught hand of the deceased.

In   the   circumstances,   during   pendency   of   the   appeal,     the 

appellant­Md.  Ishteyaque is directed to be released  on bail on furnishing 

bail   bonds   of   Rs.   10,000/­   (ten   thousand)   with   two   sureties   of   the   like 

amount   each   to   the   satisfaction   of   the   trial   court   (Additional   Sessions 

Judge,  Fast  Track  Court­Ist,  Dhanbad)  in connection  with Sessions   Trial 

No. 172A of 2000, subject to the conditions that one of the bailers will be 

his close relative and the other should have landed property within the local 

jurisdiction of the Court. 

    (R.K.Merathia, J)

      (R.R.Prasad, J)
Mukund/­