High Court Jharkhand High Court

Sukhdeo Mahto & Ors. vs State Of Jharkhand on 21 February, 2011

Jharkhand High Court
Sukhdeo Mahto & Ors. vs State Of Jharkhand on 21 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            Cr. Appeal (S.J.) No. 160 of 2011
             1. Sukhdeo Mahto
             2. Subodh Mahto
             3. Kunjo Mahto
             4. Janki Mahto
             5. Bishun Mahto
             6. Jagdish Mahto
             7. Bandhan Rana
             8. Baldeo Rana
             9. Tejo Rana                        ...                  Appellants
                                            Versus
                 State of Jharkhand         ...    ...       ...      ...   Opposite Party
                                     ------
             CORAM:        THE HON'BLE MRS. JUSTICE JAYA ROY
                                     ------
             For the Appellants      :M/s S.K. Samanto
             For the State           : Mr. S.K. Srivastava, A.P.P.
                                     ------

02/21.02.2011

This appeal will be heard.

Issue notice.

Call for the lower court records.
Learned counsel for the appellants submits that the appellants
have already been granted provisional bail by the trial Court vide order dated
27.01.2011.

During the pendency of this appeal, the provisional bail granted to
the aforesaid appellants by the trial Court, vide order dated 27.01.2011 is
hereby confirmed on the same bail bonds.

( Jaya Roy , J)
Satayendra