IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B) No. 1743 of 2004
Ekbal Sah & Another ..... Appellants
Versus
The State of Jharkhand ..... Respondent
-----
CORAM
HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
HON'BLE MR. JUSTICE PRASHANT KUMAR
-----
For the Appellant No.2 - Mr. N.K.Sahani
For the State - Mr. A.P.P
-----
9/16.9.2011
I. A. (Cr.) No. 2755/2010
In this interlocutory application, the appellant No.2, namely, Sabir Sah has
prayed for his release on bail during the pendency of this appeal.
Learned counsel appearing on behalf of the appellant No.2 submitted that
though the prayer for bail of the appellant No.2 was earlier rejected by this Court, he
has remained in custody for more than seven years; there is no allegation of any overt
act against the appellant No.2; his conviction is only under Section 120(B) IPC; the
appeal is of the year 2004 and there is no likelihood of the appeal being taken up for
hearing in near future.
Learned A.P.P opposed the prayer for bail of the appellant No.2, but has not
disputed the said facts and contentions of learned counsel for the appellant No.2.
Regard being had to the facts and circumstances of the case, during the
pendency of this appeal, the above named appellant No.2 is directed to be enlarged on
bail on furnishing bail-bond of Rs. 10,000/-(Ten thousand only) with two sureties of the
like amount each to the satisfaction of learned 1st Additional Sessions Judge, Bokaro
in connection with Sessions Trial No. 84/2001.
This interlocutory application stands disposed of.
(NARENDRA NATH TIWARI, J)
(PRASHANT KUMAR, J)
S.K