IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 144 of 2011
1. Ram Gopal Yadav
2. Lalan Thakur ... Appellants
Versus
State of Jharkhand ... ... ... ... Opposite Party
------
CORAM: THE HON'BLE MRS. JUSTICE JAYA ROY
------
For the Appellants :M/s Jitendra Tripathy
For the State : M/s R.S. Singh, A.P.P.
------
02/21.02.2011
This appeal will be heard.
Issue notice.
Call for the lower court records.
During the pendency of this appeal the appellants namely, Ram
Gopal Yadav and Lalan Thakur are directed to be released on bail on furnishing
bail bonds of Rs. 10,000/- (Rs. Ten thousand) with two sureties of the like
amount each to the satisfaction of the Additional Sessions Judge, F.T.C-II,
Dhanbad in connection with S.T. No. 372 of 2006 arising out of Katras P.S.
Case No. 55 of 2006 corresponding to G.R. No. 797 of 2006, subject to the
condition that:-
(i) both the appellants will deposit of Rs. 3,000/- (three thousand)
each in the trial Court.
(ii) one of the bailers will be their close relative and other will be
local resident having immovable property within the jurisdiction of the trial Court.
( Jaya Roy , J)
Satayendra