High Court Jharkhand High Court

Ruplal Mahto vs State Of Jharkhand on 24 March, 2011

Jharkhand High Court
Ruplal Mahto vs State Of Jharkhand on 24 March, 2011
                 IN THE HIGH COURT OF JHARKHAND, RANCHI
                          Cr. Revision No. 201 of 2011

                 Ruplal Mahto                                  ....       ....      ....      Petitioner
                                                            Versus
                      The State of Jharkhand                     
                                                                ....          ....   ....  Opposite Party
                                                             ­­­­­
                      CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
                                                             ­­­­­
                      For the Petitioner                        : Mr. P.K. Mukhopathyay, Advocate
                      For the State                             : Mr. Ravi Prakash, A.P.P.
                                                             ­­­­­
04/24.03.2011

This revision application shall be heard.

Call   for   the   Lower   Court   Records   of   G.R.   No.   640   of   2004, 
corresponding   to   T.R.   No.   4532   of   2010   from   the   Court   of   Shri   N.   Kumar, 
learned Judicial Magistrate, 1st Class, Giridih along with the judgment recorded 
by the learned Sessions Judge, Giridih in Cr. Appeal No. 53 of 2010 and put up 
this case after three weeks. 

Learned counsel submitted that the petitioner was convicted under 
Sections   279/337   of   the   Indian   Penal   Code   and   sentenced   to   undergo 
imprisonment for six months on each count. Judgment of conviction and order 
of sentence recorded against the petitioner was upheld by the learned Sessions 
Judge in appeal. 

Learned counsel further submitted that the petitioner was all along 
on bail during trial and appeal and had never misused the privilege of bail and 
after his appeal was dismissed, he surrendered in the Court of Shri N. Kumar, 
learned Judicial Magistrate, 1st Class, Giridih on 24.02.2011 and since then he 
is in custody, hence his ad­interim bail may be considered. 

Taking   the   considered   view,   the   petitioner,  Ruplal   Mahto,   is 
directed to be released, during the pendency of this Cr. Revision, on executing 
bail bond of Rs.10,000/­ (Ten thousand) with two sureties of like amount each 
to   the   satisfaction   of  Shri   N.   Kumar,   learned   Judicial   Magistrate,   1st  Class, 
Giridih in connection with G.R. No. 640 of 2004, arising out of Nimiaghat P.S. 
Case No. 20 of 2004 corresponding to T.R. No. 532 of 2010  with the conditions 
that the bailers would be the near relatives of the petitioner and he would co­
operate in disposal of this criminal revision, failing to which appropriate order 
shall be passed vacating his  ad­interim bail.

                                                                (D.K. Sinha, J.)

Anit