IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (D.B.) No. 1173 of 2007
---
1. Boka Bisai @ Bisoee
2. Suru @ Shuru Bisai @ Bisoee
3. Golu Bisai @ Bisoee
4. Burha Bisai @ Bisoee
5. Phakkar Bisai @ Bisoee
6. Lalu Bisai @ Bisoee
7. Khada Bisai @ Bisoee
8. Hamdu Bisai @ Bisoee
9. Sambhu Bisai @ Bisoee
10. Ram Pado Bhokta … … Appellants
Versus
The State of Jharkhand … … Respondent
—
CORAM : HON’BLE MR. JUSTICE R. K. MERATHIA
: HON’BLE MR. JUSTICE D. N. UPADHYAY
—
For the Appellants : Mr. Ananda Sen, Advocate
For the Respondent : A.P.P.
---
Order No. 05 Dated, 26th day of September 2011
I. A. No. 1634 of 2011:
This I. A. has been filed on behalf of appellants No.5, 6, 8
& 9 with prayer that though prayer for bail on their behalf was rejected
on 08.01.2008 but thereafter these appellants remained in jail for a
total period of about five years and that their case stand on similar
footings with those who were granted bail on 08.01.2008 and that there
is no chance of hearing of this appeal in the near future.
In the circumstances, appellants No.5, 6, 8 & 9, named
above, are directed to be enlarged on bail, during the pendency of this
appeal, on their furnishing bail bond of Rs.10,000/- (Ten thousand)
each with two sureties of the like amount each to the satisfaction of
Addl. District & Sessions Judge, Fast Track Court No.2, Ghatshila in
connection with S.T. Case No.25 of 2007 on the conditions
2.
that (i) one of the bailers will be their close relative; and (ii) other bailer
should have landed property within the jurisdiction of the Court.
I. A. No. 1634 of 2011 stands disposed of.
Though prayer for bail has not been made on behalf of
appellant No.10 but it appears that he may be aged about 64 years by
now and his case stands on similar footings with other co-convicts who
have been granted bail.
In the circumstances, if appellant No.10 Ram Pado Bhokta
is in jail and he is not wanted in any other criminal case, he is also
directed to be enlarged on bail, during the pendency of this appeal, on
his furnishing bail bond of Rs.10,000/- (Ten thousand) with two
sureties of like amount each to the satisfaction of Addl. District &
Sessions Judge, Fast Track Court No.2, Ghatshila in connection with
S.T. Case No.25 of 2007 on the conditions that (i) one of the bailers
will be his close relative; and (ii) other bailer should have landed
property within the jurisdiction of the Court.
(R. K. Merathia, J.)
(D. N. Upadhyay, J)
NKC