High Court Jharkhand High Court

Ajit Kumar vs State Of Jharkhnand on 19 August, 2011

Jharkhand High Court
Ajit Kumar vs State Of Jharkhnand on 19 August, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 B.A. No. 5795 of 2011
                  Ajit Kumar                ... ... ...   Petitioner
                                       Versus
                  The State of Jharkhand        ... ... ... Opposite Party
                             ---
                  CORAM : HON'BLE MRS. JUSTICE JAYA ROY

                       For the Petitioner     : Mr. A.K. Chaturvedi, Advocate
                       For the State          : Mr. V.S. Sahay, A. P. P.


04/19.08.2011

Heard learned counsel for the petitioner and learned
counsel for the State.

The petitioner is an accused in a case for the
offence registered under Sections 304 (B)/34 of the Indian
Penal Code.

Learned counsel for the petitioner submits that
the petitioner is the husband of the deceased and he is in
custody since 21.12.2007 i.e. more than three and half
years.

Considering the fact that the petitioner is in
custody i.e. more than three and half years, petitioner, above
named, is directed to be released on bail, on furnishing bail
bond of Rs. 10,000/- (Rs. Ten thousand) with two sureties of
like amount each to the satisfaction of 1st Additional Sessions
Judge, Hazaribagh in connection with Ramgarh (Rajrappa)
P.S. Case No. 544 of 2007 corresponding to G.R. No. 4330 of
2007 (S.T. No. 287 of 2008), subject to the condition that the
petitioner will remain physically present before the trial at
least once in a month on the date fixed for trial till the
conclusion of the trial and one of the bailors will be his close
relative and another will be of local resident having
immovable property within the jurisdiction of the trial court.

(Jaya Roy, J.)

Satayendra