High Court Jharkhand High Court

Kallam Sk & Ors vs State Of Jharkhand on 21 December, 2010

Jharkhand High Court
Kallam Sk & Ors vs State Of Jharkhand on 21 December, 2010
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   Cr. Appl. (DB) No. 224 of 2008

        Kallam Sk & Ors........                                                                Appellants
                                 Versus
        State of Jharkhand  ..................                                                 Respondent 
                                 ......

Coram: Hon’ble Mr. Justice R.K.Merathia
  Hon’ble Mrs. Justice Jaya Roy
……

For the Appellants   : Mr. Mithilesh Singh, Advocate.

        For the Respondent                       : Mr. APP
                                                ......
        I.A. No. 2764 of 2010

3/ 21.12.2010          Heard the parties on the point of bail.

It is submitted by Mr. Mithilesh Singh, learned counsel appearing 

for   the   appellants   that   though   the   prayer   for   bail   of   these   appellants   was 

rejected on 16/04/2008 but, thereafter, other similarly situated co­accused/ 

appellants have been granted bail as stated in paragraph­3.

Mr. Sinha, learned A.P.P. does not dispute this fact.

In that view of the matter, during pendency of the appeal, all the 

appellants, namely, Kallam Sk, Sallam Sk. And Allaham Sk. @ Alam Sk, are 

directed to be released on bail on furnishing bail bonds of Rs. 10,000/­ (ten 

thousand) each with two sureties of the like amount each to the satisfaction of 

the   trial   court   (1st  Additional   Sessions   Judge,   Pakur)   in   connection   with 

Sessions  Case No.  93  of 2006, arising  out  of  Pakur  (M) P.S. Case No. 9 of 

2006. 

I.A. No.  2764 of 2010 stands disposed of. 

        

                    (R.K.Merathia, J)

      (Jaya Roy, J)

Mukund/­