High Court Jharkhand High Court

Latey Ram vs State Of Jharkhand on 9 June, 2011

Jharkhand High Court
Latey Ram vs State Of Jharkhand on 9 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                             B.A. No. 3553 of 2011
                                           ...
             Latey Ram                                          ...      ...      Petitioner
                                   -V e r s u s-
             The State of Jharkhand                             ...      Opposite Party.
                                           ...
CORAM: - HON'BLE MR. JUSTICE H.C. MISHRA
                                           ...
             For the Petitioner            : - Ms. Rashmi Kumar, Advocate.
             For the State                 : - A.P.P.
                                           ...
2/09.06.2011

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

Petitioner has been made accused in connection with Koderma
P.S. Case No. 52 of 1993 for the offence under Sections 224 of the I.P.C.

The petitioner was on bail and since he jumped the bail, his bail
bonds have been cancelled on 29.03.2006. Subsequently, he appeared before the
court below on 24.03.2011 and he is in custody since then.

Learned counsel for the petitioner has submitted that the laches on
the part of the petitioner was due to the fact that during the trial the case has
been transferred from one court to another.

In the facts and circumstances of the case, I am inclined to release
the petitioner on bail. Accordingly, the petitioner, Latey Ram is directed to be
released on bail, on furnishing bail bond of Rs. 10,000/- (Rupees Ten thousand)
with two sureties of like amount each to the satisfaction of the Judicial
Magistrate, Ist Class, Koderma in connection with Koderma P.S. Case No. 52 of
1993 corresponding to G.R. No. 109 of 1993.

(H.C. Mishra, J.)

APK