IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B.)No.494 of 2010
Rajiv Kumar Mishra @ Bittu Mishra. … … …Appellant
Versus
The State of Jharkhand. … … … …Respondents
CORAM: HON’BLE MRS. JUSTICE POONAM SRIVASTAV
HON’BLE MR. JUSTICE D.N.UPADHYAY
For the Appellant: Mr. R.C.Jha, Advocate.
For the State: A.P.P.
04/ 19.09.2011 Heard learned Counsel appearing on behalf of the
appellantRajiv Kumar Mishra @ Bittu Mishra.
Appellant is in jail since 21stApril, 2007. He has been
convicted by the Additional Judicial Commissioner, F.T.C.VII,
Ranchi in Sessions Trial No. 497 of 2007.
According to the prosecution case, the appellant is
alleged to be accompanied with Rajesh Singh, who had fired shot
at the deceased while he was coming out from Rambilash Petrol
Pump at Ratu Road, P.S. Sukhdeonagar, DistrictRanchi. The
present applicant has not been assigned any role of causing injury.
Submission is that similarly situated coaccused Rajesh
Sahu has been allowed bail by the Division Bench of this Court on
30th September, 2010 and the case of the appellant stands at par
with the coaccused, who has been granted bail. Bail is allowed on
the ground of parity.
In the circumstances, pending hearing of this Cr.
Appeal, the appellant, above named, is directed to be enlarged on
bail on furnishing bail bond of Rs.10,000/ ( Ten thousand) with
two sureties of like amount each to the satisfaction of the
Additional Judicial Commissioner, F.T.C.VII, Ranchi in Sessions
Trial No.497 of 2007, arising out of Kotwali (Sukhdeonagar) P.S.
Case No.242 of 2007, corresponding to G.R.No.1215 of 2007.
[Poonam Srivastav,J.]
[D.N.Upadhyay,J.]
P.K.S.