IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appl. (SJ) No. 726 of 2010
Kamrul Ansari...................... Appellant
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon’ble Mr. Justice R.K.Merathia
……
For the Appellant : Mr. A.K.Kashyap, Sr. Advocate
Mr. A. Shankar, Adv
For the State : Mr. A.P.P.
......
Order No. 4 September 2011
Dated the 19th
I.A. No. 605 of 2011
It is submitted that though the prayer for bail of this appellant
was earlier not pressed but, now, he has remain in jail custody for about
three and half years and there is no likelihood of this appeal being heard in
near future; and that the FIR was lodged after about four months from the
date of the alleged occurrence.
In the circumstances, during pendency of the appeal, appellant
Kamrul Ansari is directed to be released on bail on furnishing bail bonds of
Rs. 10,000/ (ten thousand) with two sureties of the like amount each to
the satisfaction of the trial court (Addl. Sessions Judge, F.T.C. No.IX,
Giridih) in connection with Sessions Trial No. 275 of 2008, subject to the
conditions that one of the bailers will be his close relative and the other
should have landed property within the local jurisdiction of the Court and
he will deposit the amounts of fine, so imposed upon him by the trial court
without prejudice subject to decision of this appeal .
I.A. No. 605 of 2011 stands disposed of.
(R.K.Merathia, J)
Mukund/