High Court Jharkhand High Court

Pritus Nagesia & Ors. vs State Of Jharkhand on 4 July, 2011

Jharkhand High Court
Pritus Nagesia & Ors. vs State Of Jharkhand on 4 July, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              Cr. Appl. (DB) No. 1076 of 2005
      Pritus Nagesia & Ors......................                               Appellants
                             Versus
      State of Jharkhand  ..................                                               Respondent 
                             ......

Coram:  Hon’ble Mr. Justice R.K.Merathia
   Hon’ble Mr. Justice D.N.Upadhyay
……

      For the Appellant                          : Mr. A.K.Kashyap, Sr. Advocate 
      For the State                              : None
                                         ......
      Order No. 8                                                              July  2011
                                                                 Dated the 4th
                                                                                         

      I.A. No. 1044 of 2011

Heard the learned senior counsel for the appellant on the point of 
bail   on   behalf   of   Appellant   no.   3   Hazit   Nagesia.   Nobody   appears   for   the 
State.

This interlocutory application has been filed for consideration of 
bail on behalf of this appellant on the ground that the similarly situated co­
convicts­appellant Albert Kerketta has been granted bail in connected Cr. 
Appeal (DB) No. 1078 of 2005, considering his detention in the jail custody 
for about 7 years; and that this appellant has also remained in jail custody 
for about 7 ½ years.  

In   that   view   of   the   matter,   during   pendency   of   the   appeal, 
appellant   no.  3  Hazit  Nagesia  is  also  directed  to  be  released   on  bail    on 
furnishing bail bonds of Rs. 10,000/­ (ten thousand)   with two sureties of 
the   like   amount   each   to   the   satisfaction   of   the   trial   court     (District   & 
Sessions Judge, Latehar) in connection with Sessions Trial No. 63 of 2004, 
subject to the conditions that one of the bailers will be his close relative and 
the other should have landed property within the local jurisdiction of the 
Court.

I.A. No. 1044 of 2011 stands disposed of. 

    (R.K.Merathia, J)

    (D.N.Upadhyay, J)

Mukund/­