High Court Jharkhand High Court

Sheikh Shakibul vs State Of Jharkhand on 27 July, 2011

Jharkhand High Court
Sheikh Shakibul vs State Of Jharkhand on 27 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                          I.A. No. 1381 of 2011
                   in Cr. Appeal (DB) No. 652 of 2008
                                         ...

Sheikh Shakibul … … Appellant

-V e r s u s-

The State of Jharkhand … … Respondent

CORAM: – HON’BLE MR. JUSTICE R.K. MERATHIA.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Appellant : – Mr. Lukesh Kumar, Advocate.

           For the Respondent            : - A.P.P.
                                         ...
           Order No. 06                                Dated 27th July, 2011
                                         ...
                                 I.A. No. 1381 of 2011
                                         ...

As prayed by Mrs. Jashodhara Tripathy, her name be
deleted from the cause list.

Heard the parties on the prayer for bail.
It is submitted that similarly situated co-convicts were
granted bail on 12.07.2011 in connected Cr. Appeal (DB) No. 495 of 2008
on the ground of custody and that the appellant has remained in jail for
about five years and nine months and that the same order may be passed.

State counsel could not dispute this position.
Keeping in view the said submissions of Mr. Lukesh
Kumar, learned counsel for the appellant and the period of custody of the
appellant, during the pendency of this appeal, the appellant, above named
is directed to be released on bail on furnishing bail bond of Rs. 10,000/-
(Rupees ten thousand) with two sureties of the like amount each to the
satisfaction of the learned trial court (Additional Sessions Judge, 1st cum
Special Judge SC & ST, Dhanbad) in connection with S.T. Case No. 35 of
2006 on the conditions that (i) one of the bailors will be close relative of
the appellant, (ii) the other bailor should have landed property within the
jurisdiction of the Court, & (iii) the appellant will deposit the amount of
fine imposed on him by the trial court without prejudice and subject to the
decision of the case.

I.A. No. 1381 of 2011 stands disposed of.

(R.K. Merathia, J. )

(P.P. Bhatt, J.)
APK