IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Rev. No. 155 of 2011
1. Bulwa Bhagat
2. Ghasiya Oraon ... ... ... Petitioners
Versus
The State of Jharkhand ... ... ... Opp. Party
------
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
------
For the Petitioner : Mr.R.K. Singh, Advocate
For the State : A.P.P.
-------
02/25.03.2011
This Criminal Revision shall be heard.
Call for the L.C.R. of G.R. No. 58/07 corresponding to T.R. No. 37/10 from the court of
C.J.M., Lohardaga along with the judgment recorded by the Sessions Judge in Criminal
Appeal No. 31/10.
Put up this case after three weeks.
Learned counsel for the petitioners submits that both the petitioners were convicted u/s
325/341 of the Indian Penal Code and sentence to undergo rigorous imprisonment for the
maximum period of three years with fine of Rs. 500/- each with default stipulation.
Both the petitioners were on bail during trial and appeal and had never misused the
privilege of bail. Petitioner Bulwa Bhagat surrendered in the court below on 11.02.2011 where
as the petitioner Ghasiya Oraon was arrested by the police on 13.01.2011 and since then they
are in custody. Hence, the learned counsel for the petitioners requested that the sentence
awarded to the petitioners may be suspended during the pendency of this criminal revision.
Taking the considered view, the petitioner Bulwa Bhagat and Ghasiya Oraon are
directed to be released during the pendency of this criminal revision on executing bail bond of
Rs. 15000 (Rupees Fifteen Thousand)/- with two sureties of like amount each to the satisfaction
of learned C.J.M., Lohardaga in G.R. No. 58/07 (T.R. No. 37/10) corresponding to Lohardaga
P.S. Case No. 17/2007 with the conditions that the bailers would be their near relatives and they
would cooperate in disposal of this Criminal Revision, failing to which appropriate order shall
be passed vacating their ad interim bail.
( D.K. Sinha, J.)
M.M.