High Court Jharkhand High Court

Farid Alam vs State Of Jharkhand on 18 April, 2011

Jharkhand High Court
Farid Alam vs State Of Jharkhand on 18 April, 2011
                           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   Criminal Appeal No.173 of  2011
                                                ­­­­

                            Farid Alam                                       ... ... Appellant.
                                                          Vs.   
                            State of Jharkhand                              ...  ... Respondent.
                                                                ­­­­­­
                     CORAM :       HON'BLE  MRS. JUSTICE JAYA ROY
                                                                     ­­­­­­
                            For the Appellant      :  Mr. Pratyush Kumar, Advocate
                             For the State             :  Mr.A.K.Prasad, A.P.P.
                                                            ­­­­­­

       03/18.04.2011

  Heard learned counsel  for  the appellant and the  learned 
counsel for the State.

                              Perused the lower court records.                               

                            Considering the materials on record, during the pendency of 
the appeal, the appellant, above named, is directed to be released 
on bail on furnishing bail bond of Rs.10,000/­ with two sureties of 
the like amount each to the satisfaction of 1st    Additional  Sessions 
Judge, Hazaribagh  in connection with S.T.NO.443/2008 subject to 
the   condition   that   one   of   the   bailors   will   be   his   close   relative 
having   immovable   property   within   the   jurisdiction   of   the   trial 
court.

                                                      

  (Jaya Roy.J.) 

      
Biswas