IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Appeal(DB) No.920 of 2005
1. Sikhar Mardi
2. Ishwar Hansda
3. Sarkar Murmu .... Appellants
Versus
The State of Jharkhand .... Respondent
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
The Hon'ble Mr. Justice Prashant Kumar
For the Appellant nos. 1 & 2 :Mr. R.S.P.Sinha, Advocate
For the State : Addl. PP
-----
I.A.(Cr.) no.697 of 2011
6/10.06.2011
In this interlocutory application, the appellant no.1-Sikhar Mardi and
appellant no.2-Ishwar Hansda have prayed for their release on bail during
pendency of the appeal.
Learned counsel for the appellant nos. 1 & 2 submitted that though same
prayer for bail of the appellants was earlier rejected by this Court, they have
remained in custody for about eight years and there is no likelihood of appeal
being taken up for hearing in near future.
Learned Addl.P.P., appearing on behalf of the State, after going through
the lower court record, has not disputed the said factual contention made by the
learned counsel for the appellant nos. 1 & 2.
Regard being had to the facts and circumstances, the appellant nos. 1 &
2, named above, are directed to be released on bail, during pendency of the
appeal, on furnishing bail of Rs. 10,000/-(ten thousand)each with two sureties of
the like amount each to the satisfaction of trial court (learned Additional
Sessions Judge, F.T.C. no.II, Seraikella in Sessions Trial Case no.130 of 2003).
I.A.(Cr.) no.697 of 2011 stands disposed of.
( Narendra Nath Tiwari, J.)
(Prashant Kumar, J.)
s.b