High Court Jharkhand High Court

Chatradhari Sonar @ Chatradhari … vs State Of Jharkhand on 27 June, 2011

Jharkhand High Court
Chatradhari Sonar @ Chatradhari … vs State Of Jharkhand on 27 June, 2011
                             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                        Criminal Appeal(SJ) No.385 of  2011
                                                            ­­­­
              1. Chatradhari Sonar @ Chatradhari Swarnkar
              2. Binod Kumar @ Binod Swarnkar                        ......         Appellants.
                                                          Vs.   
               State of Jharkhand                                           ... ... Respondent.
                                                               ­­­­­­
                     CORAM :       HON'BLE  MRS. JUSTICE JAYA ROY
                                                                     ­­­­­­
                            For the Appellants     :  Mr. Shailendra Jit, Advocate
                            For the Informant     :   Mr. Pankaj Kumar Mishra, Advocate.
                             For the State             :  Mr.V.S.Sahay, A.P.P.
                                                           ­­­­­­
         02/27.06.2011

       Heard counsel for the appellants, counsel for the State 
and counsel for the informant.

                                    This appeal will be heard.

                                     Issue notice.

                                    Call for the lower court records from the court of Special 
Judge, Giridih in connection with S.T.NO.280/2003
                               Counsel for the appellants submits that both the appellants 
have been granted provisional bail by the court below vide order 
dated 29.04.2011  till 28.05.2011, thereafter it was extended till
                   28.06.2011 vide order dated 28.05.2011.
                                  Counsel for the informant, Mr. Pankaj Kumar Mishra has 
vehemently opposed the prayer for  bail or confirming the
                    provisional bail.

                                  Considering the facts and circumstances of the case and 
considering the materials on record , the provisional granted to the 
appellants by the court below, as stated above, is hereby confirmed 

on the same bail bonds.    

                   (Jaya Roy.J.) 

      
Biswas