IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 556 of 2011
Giri Rao ... ... Appellant
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Appellant : Mr. P.P.N. Roy, Advocate
For the State : A.P.P.
2 /21.10.2011
This appeal will be heard.
Call for the lower court records.
From perusal of impugned judgment, it appears that appellant was earlier
on bail during trial.
Considering the aforesaid facts and circumstance, I direct the trial court to
enlarge appellant, above named, on bail on furnishing bail bond of Rs. 10,000/-(Ten
thousand) with two sureties of like amount each to the satisfaction of learned 1st
Additional Sessions Judge, East Singhbhum, Jamshedpur in connection with S.T.
No.125 of 2009/S.T. No.270 of 2009.
(Prashant Kumar, J.)
R.K.