Jharkhand High Court
Baban Singh vs State Of Jharkhand Thr Cbi on 23 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (SJ) No. 440 of 2011
Baban Singh ... ....Appellant
Vs.
The State of Jharkhand through CBI ....Respondent
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant: Mr. S.P. Sinha
For the Respondent: Mr. Md. Mokhtar Khan, (CBI)
3/23.09.2011
: This appeal shall be heard.
Call for the lower court records.
It appears that the appellant was earlier on bail.
Under the said circumstance, during the pendency of this
appeal, the appellant , above named, is directed to be released on bail,
on furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of trial
court/Additional District & Sessions Judge-1-cum- Special Judge, CBI,
Dhanbad in connection with R.C. 22A/86D(A).
( Prashant Kumar,J.)
Sharda/-