High Court Jharkhand High Court

Sarjeet Mirdha & Ors vs State Of Jharkhand on 16 September, 2011

Jharkhand High Court
Sarjeet Mirdha & Ors vs State Of Jharkhand on 16 September, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Cr. Appeal (DB) No.638 of 2005
            Sarjeet Mirdha & Ors.                             ......Appellants. 
                                        ­Versus­
            The State of Jharkhand.                           ....... Respondent.
                                         ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                             HON'BLE MR. JUSTICE PRASHANT KUMAR
                                          ­­­­­­
            For the Appellant :           Mr. R. R. Tiwari, Advocate.     
            For the State           :     A.P.P. 
                                          ­­­­­­
           I.A. (Cr.) No.201 of 2011:
13/16.09.2011

: In this interlocutory application, the Appellant No.1­Sarjeet 
Mirdha has prayed for his release on bail during the pendency of 
the appeal. 

  Learned counsel for the appellant submitted that though 
the   appellant’s   same   prayer   was   earlier   rejected,   he   has 
remained   in   custody   for   more   than   seven   years;   there   is   no 
likelihood of appeal being taken up for hearing in near future. 

Learned A.P.P. opposed the appellant’s prayer for bail, but 
he  has  not  disputed  the said contentions.    

Regard being had to the period of custody, the Appellant 
No.1­Sarjeet Mirdha is directed to be released on bail, during the 
pendency of this appeal, on furnishing bail bond of Rs.10,000/­ 
(rupees   ten   thousand)   with   two   sureties   of   the   like       amount, 
each,     to     the     satisfaction     of     learned     Additional   Judicial 
Commissioner, F.T.C.­V, Ranchi in connection with S.T. No.199 of 
2004,   arising   out   of   Lower   Bazar   P.S.   Case   no.182   of   2003, 
corresponding to G.R. No.3471 of 2003.    

I.A. (Cr.) No. 201 of 2011 is disposed of. 

 (Narendra Nath Tiwari, J.)

     (Prashant Kumar, J.) 
Sanjay/