IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (S.J.) No. 109 of 2011
Sahdeo Prasad @ Sahadeo Prasad ... .. ... Appellant(s)
Versus
The State of Jharkhand through C.B.I. .. ... ... Respondent
...........
CORAM :HON'BLE MR. JUSTICE R. R. PRASAD
.........
For the Appellant(s) : M/s Vishnu Kr. Sharma, Adv.
For the C.B.I. : M/s Md. Mokhtar Khan (C.B.I.)
..........
05 /25.03. 2011. Heard learned counsel for the appellant and learned counsel
appearing for the C.B.I. on the matter of bail.
Learned counsel appearing for the appellant submits that the
appellant having been convicted for various offences under the Indian
Penal Code and also under the Prevention of Corruption Act was awarded
maximum sentence for six years for one of the offences and as against
this, the appellant has already served sentence for 36 months i.e. more
than half of the sentence as against the maximum sentence and,
therefore, the appellant be admitted to bail.
Regard being had to the facts and circumstances, the
appellant, above named, is directed to be enlarged on bail, during the
pendency of the appeal, on furnishing bail bond of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to the satisfaction of
(Sri Revati Raman Tripathi) learned Special Judge-IV, C.B.I. (A.H.D. Scam
cases), Ranchi in Case No. R.C. 49A of 1996.
(R. R. Prasad, J.)
Sandeep/