IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B) No. 382 of 2004
Markush Gagrai ..... Appellant
Versus
The State of Jharkhand ..... Respondent
-----
CORAM
HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
HON'BLE MRS. JUSTICE JAYA ROY
-----
For the Appellant - Mr. R.C.Khatri
For the State - Mr. A.P.P
-----
6/13.10.2011
I. A. (Cr.) No. 1790/2011
In this interlocutory application, the appellant has prayed for his release on bail
during the pendency of this appeal.
Learned counsel appearing on behalf of the appellant submitted that though the
prayer for bail of the appellant was earlier rejected by this Court, he has remained in
custody for more than eleven years; there is no likelihood of the appeal being taken up
for hearing in the near future.
Learned A.P.P opposed the prayer for bail of the appellant, but has not disputed
the period of custody of the appellant.
Regard being had to the facts and circumstances of the case and also
considering the period of custody of the appellant, during the pendency of this appeal,
the above named appellant is directed to be enlarged on bail on furnishing bail-bond of
Rs. 10,000/-(Ten thousand only) with two sureties of the like amount each to the
satisfaction of learned Additional Sessions Judge, F.T.C-I, Chaibasa in connection
with S. T No. 83/2000.
This interlocutory application stands disposed of.
(NARENDRA NATH TIWARI, J)
S.K (JAYA ROY, J)