High Court Jharkhand High Court

Binod Oraon & Anr vs State Of Jharkhand on 15 July, 2011

Jharkhand High Court
Binod Oraon & Anr vs State Of Jharkhand on 15 July, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI

                    Cr. Appeal (SJ) No. 16 of 2010

         1.Binod Oraon
         2.Ranjeet Singh @ Dibru @ Ranjeet Munda.....Appellants
                                -- Versus --
         The State of Jharkhand     .....    .... ......Respondent
                                   ----

         CORAM:          HON'BLE MRS. JUSTICE JAYA ROY
                                  ----
         For the Appellants  :    Mr. Md. Kalam, Advocate
         For the State       :    Mr. D.K.Prasad, A.P.P.
                             ----

05/ 15.07.2011

I.A. No. 1010 of 2011
Heard the counsel for the appellants and the
counsel for the State.

The counsel for the appellants submits that earlier
the prayer for bail of the appellants was rejected by another Bench
of this Court on 1.2.2010 which is not available now. The counsel
for the appellants further submits that both the appellants are in
custody from 19.7.2008 i.e. nearly three years. It is also contended
that the other co-convicts, from whose possession some articles
were recovered, have already been granted bail by this Court in
other separate Criminal Appeals filed by them.

Considering the period of custody of the appellants
and also considering the aforesaid submissions, during the
pendency of this appeal, both the appellants namely Binod Oraon
and Ranjeet Singh @ Dibru @ Ranjeet Munda are directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Ten
Thousand) each, with two sureties of the like amount each, to the
satisfaction of the trial court/ learned Additional Judicial
Commissioner (F.T.C.-VIIIth), Ranchi, in connection with Sessions
Trial Case No.98 of 2009, arising out of Pithoria P.S.Case No.46 of
2008, corresponding to G.R.Case No.2516 of 2008, subject to the
conditions that (i) one of the bailors will be his close relative and (ii)
other will be of local resident having immovable property within the
jurisdiction of the trial court concerned.

The aforesaid I.A. stands disposed of.

( JAYA ROY, J.)

SI/