IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No.253 of 2005
Baso Yadav. ......Appellant.
Versus
The State of Jharkhand. ....... Respondent.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant : Mr. Manoj Kumar, Advocate.
For the State : A.P.P.
I.A. (Cr.) No.1164 of 2011:
5/16.09.2011
: In this interlocutory application, the appellantBaso Yadav
has prayed for his release on bail during the pendency of the
appeal.
Learned counsel for the appellant submitted that though
the appellant’s same prayer was earlier rejected, he has
remained in custody for more than eight years; there is no
likelihood of appeal being taken up for hearing in near future.
Learned A.P.P. opposed the appellant’s prayer for bail, but
he has not disputed the said contentions.
Regard being had to the period of custody, the appellant,
abovenamed, is directed to be released on bail, during the
pendency of this appeal, on furnishing bail bond of Rs.10,000/
(rupees ten thousand) with two sureties of the like amount,
each, to the satisfaction of learned Additional District &
Sessions Judge, F.T.C., Koderma in connection with S.T. No.346 of
2003, arising out of Koderma P.S. Case no.378 of 2002,
corresponding to G.R. No.630 of 2002.
I.A. (Cr.) No. 1164 of 2011 is disposed of.
(Narendra Nath Tiwari, J.)
(Prashant Kumar, J.)
Sanjay/