IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Appeal (S.J.) No. 825 of 2009
----
Munna Mirdha ... Appellant
-versus-
The State of Jharkhand ... Respondent
----
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
----
For the Appellant : Mr. Nilesh Kumar, Advocate
For the State : A.P.P.
----
I.A (Cr.) No. 447 of 2011
3/23.03.2011
Heard the counsel appearing for the appellant and the counsel
appearing for the State.
Counsel appearing for the appellant submits that earlier the
prayer for bail of the appellant was rejected by this Court in
Cr.Appeal (S.J.) No. 825 of 2009 vide order dated 22.12.2009. It is
further submitted that the another co-convict namely Laddu Nayak
has been granted bail by this Court in Cr.Appeal (S.J.) No. 930 of
2009 vide order dated 23.2.2011 and the present appellant is also
standing on similar footing with the said co-convict namely Laddu
Nayak. Furthermore, it is contended that the appellant is in custody
from February 2007 i.e. more than four years.
Counsel appearing for the State Ms.Anita Sinha opposed but
not disputed the period of custody of the appellant.
Considering the aforesaid submissions made by the parties and
also considering the period of custody of the appellant, the above
named, appellant is directed to be released on bail, during pendency
of this appeal, on furnishing bail bond of Rs. 10,000/- (Rs. ten
thousand) with two sureties of the like amount each, to the
satisfaction of Judicial Commissioner, Ranchi in connection with
Sessions Trial No. 229 of 2007 subject to the condition that one of
the bailer will be his close relative and other will be of local resident
having immovable property within the jurisdiction of the trial court.
The aforesaid I.A stands disposed of.
(Jaya Roy, J )
BS/-