High Court Jharkhand High Court

Dasi Devi vs State Of Jharkhand on 29 July, 2011

Jharkhand High Court
Dasi Devi vs State Of Jharkhand on 29 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                          Cr. Appeal (DB) No. 426 of 2011
                                        ...
           Dasi Devi                                   ...       ...      Appellant
                                        -V e r s u s-
           State of Jharkhand                          ...       ...    Respondent
                                        ...

CORAM: – HON’BLE MR. JUSTICE R.K. MERATHIA.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Appellant : – Mr. B. M. Tripathy, Sr. Advocate.

and Mr. Naveen Kr. Jaiswal, Advocate.

           For the Respondent           : - A.P.P.
                                        ...
           Order No. 03                                Dated 29th July, 2011
                                        ...

Heard the learned counsel for the parties on the prayer for
bail.

It is submitted that in the F.I.R., the informant (P.W. 2) did
not disclose that P.W.1 told him that the present appellant also went from
the house from the back door after the co-convict, Jagtaran Singh took his
father from the house, and that the appellant, who is a lady, is in jail for
about seven years and there is no chance of hearing of this appeal in the
near future.

Considering the facts and circumstances of the case, during
the pendency of this appeal, the appellant, above named is directed to be
enlarged on bail on furnishing bail bond of Rs. 10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the satisfaction of
the learned trial court (1st Additional Judicial Commissioner, Khunti) in
connection with Sessions Trial Case No. 345 of 2004 on the conditions
that (i) one of the bailors will be close relative of the appellant & (ii) the
other bailor should have landed property within the jurisdiction of the
Court.

(R.K. Merathia, J. )

(P.P. Bhatt, J.)
APK