IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (D.B.) No.1225 of 2007
1. Sukath Ram
2. Parikha Ram
3. Yamuna Ram
4. Doman Ram
5. Awadhesh Ram ... Appellants
Versus
The State of Jharkhand ... .... ..... ... Respondent
------
CORAM: HON'BLE MR. JUSTICE R.K. MERATHIA
HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Appellants: Mr. B.K. Jha, Advocate
For the Respondent: A.P.P.
-----
I.A. No.869 of 2011
09 /12.05.2011
It is submitted that though the prayer for bail of appellant No.4 Doman
Ram was earlier rejected twice on merit but he has remained in jail for a period
of about six years and on the ground of marriage of appellant No.4 Doman
Ram’s daughter, which is fixed on 26.05.2011, he may be granted provisional
bail because there is no male member in the family to look after the affairs of the
family.
Learned counsel appearing for the State referred to the serious nature of
allegation against this appellant and submitted that there are chances of
absconding after grant of provisional bail.
Considering the circumstances, appellant No.4 Doman Ram is directed to
be released on provisional bail from 23.05.2011 to 30.05.2011 on furnishing bail
bond of Rs.25,000/- with two sureties of the like amount each to the satisfaction
of 1st Addl. Sessions Judge, Garhwa in S.T. No.394 of 1992 on the conditions
that (i) both the bailors will be Class-III Government Servants (ii) the appellant
Doman Ram must surrender on 31.05.2011.
An affidavit along with proof of surrender must be filed before this Court.
List this case on 07.06.2011 for orders.
A copy of this order may be communicated through FAX during the
course of the day at the cost of the petitioner.
(R.K. Merathia, J.)
(D.N. Upadhyay, J.)
NKC