IN THE HIGH COURT OF JHARKHAND AT RANCHI
Crl. Appl. (DB) No. 866 of 2005
Narayan Mahto ... .. ... Appellant(s)
Versus
The State of Jharkhand .. ... ... Respondent(s)
...........
CORAM : HON’BLE MR. JUSTICE SUSHIL HARKAULI
HON’BLE MR. JUSTICE R. R. PRASAD
………
For the Petitioner(s) : M/s A. S. Dayal , Adv.
For the State : A.P.P.
..........
I. A. (Crl.)No. 327 of 2011.
05 /28.02. 2011. It appears that the prayer for bail of the appellant has been
rejected thrice, on merits by three different Benches of this Court.
There is no fresh ground for bail.
However, considering the averments of the appellant that his
daughter-Suman Kumari is to get married with Ravi Kumar on 8th March,
2011 and considering the fact that, according to the trial court’s
judgment, the appellant appears to have been on bail at the time of his
conviction and since then he has been in custody, we grant short-term
bail to the appellat for a period of two weeks, from the date of his release,
subject to his furnishing personal bond and two sureties of Rs.10,000/-
each to the satisfaction of the trial court i.e. the Additional Judicial
Commissioner, Fast Track Court VII, Ranchi in Sessions Trial Case No.
225 of 1995.
Accordingly, I. A. No. 327 of 2011 is disposed of,.
(Sushil Harkauli, J.)
(R. R. Prasad, J.)
Sandeep/