IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 193 of 2011
1. Surendra Yadav
2. Sri Niwash Yadav
3. Ranjit Yadav ... Appellants
Versus
State of Jharkhand ... ... ... ... Opposite Party
------
CORAM: THE HON'BLE MRS. JUSTICE JAYA ROY
------
For the Appellants :M/s S.P. Roy
For the State : Mr. D.K. Prasad, A.P.P.
------
02/07.03.2011
This appeal will be heard.
Issue notice.
Call for the lower court records.
During the pendency of this appeal, the appellants above named
are directed to be released on bail on furnishing bail bonds of Rs. 10,000/- (Rs.
Ten thousand) with two sureties of the like amount each to the satisfaction of
the Sessions Judge, Gooda, in connection with Sessions Case No. 10 of 2010
arising out of Mahgama P.S. Case No. 78 of 2009 corresponding to G.R. No.
666 of 2009, subject to the condition that one of the bailers will be their colose
relative having immovable property within the jurisdiction of the trial Court.
( Jaya Roy , J)
Satayendra