IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 294 of 2009
Jagdish Kumhar ... ... ... Appellant
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. R.P Gupta, Advocate
For the State : Mr. Mukesh Kumar, A.P.P.
04/14.03.2011
I.A. No. 369 of 2011
Heard learned counsel for the appellant and learned counsel for
the State.
Learned counsel for the appellant Mr. Gupta has submitted that
the appellant is in custody since December, 2007. It is further contended
that the prayer for bail of the appellant was rejected earlier by this Court
vide order dated 07.05.2009. The another coconvict namely Kuldip
Singh Bankira whose prayer for bail was also rejected earlier has been
granted bail by this Court vide order dated 22nd February, 2011 in Cr.
Appeal No. 277 of 2009.
Learned counsel for the State Mr. Mukesh Kumar has opposed but
not disputed the aforesaid contentions made by learned counsel for the
appellant.
Considering the facts and circumstance of the case and also
considering the period of custody of the appellant, during the pendency
of this Criminal Appeal, the appellant, above named, is directed to be
released on bail, on furnishing bail bond of Rs. 10,000/ (Ten thousand)
with sureties of like amount each to the satisfaction of learned Sessions
Judge, West Singhbhum at Chaibasa in connection with Sessions Trial
No. 86 of 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.
Accordingly, I.A. No. 369 of 2011 is disposed of.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. (Jail) Appeal (S.J.) No. 980 of 2010
S.K. Iqbal … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. Ashish Verma, Amicus Curiae
For the State : A.P.P.
05/14.03.2011 Heard learned counsel for the appellant and learned counsel for
the State.
Considering the evidence of the victim girl and the doctor, I am
not inclined to grant bail to the appellant at this stage.
Accordingly, the prayer for bail of the appellant is rejected at this
stage.
Let this case be tagged with Cr. Appeal No. 913 of 2010.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9456 of 2010
1. Gunadhar Majhi
2. Shankar Pradhan … … … Petitioners
Versus
The State of Jharkhand … … … Opposite Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Petitioners : Mr. Ananda Sen, Advocate
For the State : Ms. M. Palit, A.P.P.
06/14.03.2011 Heard learned counsel for the petitioners and learned counsel for
the State.
Petitioners are accused in a case registered under Section 395 of
the Indian Penal Code.
Learned counsel for the petitioners submits that earlier the prayer
for bail of the petitioners was rejected by this Court in B.A. No. 8714 of
2009 vide order dated 9th April, 2010. He has further contended that the
coaccused namely Manoj Taisum who is standing on similar footing with
the present petitioners has been granted bail by another Bench of this
Court in B.A. No. 277 of 2010 vide order dated 29th May, 2010. It is
further submitted that the another coaccused namely Bablu Soy has also
been granted bail by another Bench of this Court in B.A. No. 7735 of
2010 vide order dated 20th January, 2010. It is also submitted that the
petitioners are in custody since 09.09.2009 i.e. more than one and half
years.
Learned counsel for the State Ms. Mahua Palit has opposed but
not disputed the aforesaid contentions made by learned counsel for the
petitioners.
Considering the submissions made by both the parties and
considering the period of custody of the petitioners, the petitioners,
above named, are directed to be released on bail on furnishing bail bond
of Rs. 10,000/ (Rupees Ten thousand) each with two sureties of like
amount each to the satisfaction of learned Sessions Judge, Seraikella in
connection with Sessions Trial No. 22 of 2010 arising out of Kuchai P.S.
Case No. 17 of 2008 corresponding to G.R. No. 702 of 2008 subject to
the conditions that one of the bailors will be their close relative having
immovable property within the jurisdiction of the Court concerned and
the petitioners will remain physically present before the trial court at
least once in a month on the date fixed for trial.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 127 of 2011
Raju Mahto … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. Kailash Prasad Deo, Advocate
For the State : Ms. Lili Sahay, A.P.P.
03/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
Bail matter will be considered after receipt of the Lower Court
Records.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 214 of 2011
Hakim Sk. … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. Jasvinder Mazumdar, Advocate
For the State : Mr. S.K. Srivastava, A.P.P.
02/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
Bail matter will be considered after receipt of the Lower Court
Records.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 215 of 2011
Jivan Lugun … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. Arup Kuamr Dey, Advocate
For the State : Mr. Md. Hatim, A.P.P.
02/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
Bail matter will be considered after receipt of the Lower Court
Records.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 217 of 2011
Utim Das … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. Prabhat Kumar Sinha, Advocate
For the State : Mr. P.K. Sahay, A.P.P.
02/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
During the pendency of this Criminal Appeal, the appellant, above
named, is directed to be released on bail, on furnishing bail bond of
Rs. 10,000/ (Ten thousand) with sureties of like amount each to the
satisfaction of learned 1st Additional Sessions Judge, Giridih in
connection with Sessions Trial No. 04 of 2007 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.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 218 of 2011
Hiralal Roy … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. T.K. Mishra, Advocate
For the State : Ms. Nitu Sinha, A.P.P.
02/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
Learned counsel for the appellant submits that the appellant is in
custody since 25th May, 2006 i.e. nearly five years.
Considering the period of custody of the appellant, during the
pendency of this Criminal Appeal, the appellant, above named, is
directed to be released on bail, on furnishing bail bond of Rs. 10,000/
(Ten thousand) with sureties of like amount each to the satisfaction of
learned 1st Additional Sessions Judge, Deoghar in connection with
Sessions Case No. 339 of 2006 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.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 220 of 2011
1. Sakindra Singh
2. Devendra Singh
3. Savanat Singh @ Savant Singh
… … … Appellants
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellants : Mr. Arbind Kumar Sinha, Advocate
For the State : Mr. S. Maji, A.P.P.
02/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
Learned counsel for the appellant submits that the trial court has
granted provisional bail to the aforesaid three appellants vide order
dated 13th January, 2011.
During the pendency of this Criminal Appeal, the provisional bail
granted to the above named appellants is hereby confirmed on the same
very point.
(Jaya Roy, J.)
Anit
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 224 of 2011
Jitan Pandit … … … Appellant
Versus
The State of Jharkhand … … … Opp. Party
CORAM : HON’BLE MRS. JUSTICE JAYA ROY
For the Appellant : Mr. Shree Prakash Jha, Advocate
For the State : Mr. Shekhar Sinha, A.P.P.
02/14.03.2011 This appeal will be heard.
Issue notice.
Call for the Lower Court Records.
Bail matter will be considered after receipt of the Lower Court
Records.
Learned counsel for the appellant will deposit the cost of FAX to
communicate this order to the Court concerned.
(Jaya Roy, J.)
Anit