IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No.1147 of 2004
Mohar Muni Devi & Ors. ......Appellants.
Versus
The State of Jharkhand. ....... Respondent.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellants: Mr. K.S. Nanda, Advocate.
For the State : A.P.P.
I.A. 2737 of 2010
6/16.09.2011
: In this interlocutory application, appellant Nos. 3 and 4
namely Sudhu Mahato and Sohru Mahato have prayed for their
release on bail during pendency of the appeal.
It has been stated that earlier prayer of the appellants for
bail was rejected with direction to list the appeal for hearing in the
month of March, 2010; the appeal was listed but hearing could not
be taken up till date; the appellants have remained in custody for
about nine years.
Learned A.P.P. opposed the appellants’ prayer for bail but
has not disputed the said contentions of learned counsel for the
appellants.
Regard being had to the period of custody, the appellant
Nos. 3 and 4, above named, are directed to be released on bail
during pendency of the appeal on furnishing bail bond of Rs.
10,000/ (rupees ten thousand) each with two sureties of the like
amount, each, to the satisfaction of learned Additional Sessions
Judge, Simdega in connection with S.T. No.28/2003, arising out of
Tethaitangar P.S. Case no.35 of 2002, corresponding to G.R. No.240
of 2002.
(Narendra Nath Tiwari, J.)
(Prashant Kumar, J.)
Shamim/