IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B.)No.1565 of 2003
1.
Tarnilal.
2. Sadanand Lal. … … … … …Appellants
Versus
The State of Jharkhand. … … … …Respondent
CORAM: HON’BLE MRS. JUSTICE POONAM SRIVASTAV
HON’BLE MR. JUSTICE D.N.UPADHYAY
For the Appellant: Mr. K.P.Deo, Advocate.
For the State: A.P.P.
03/ 23.09.2011 This is an application (I.A.(Cr.)No.801 of 2001) filed under
Section 389(1) Cr.P.C. for grant of bail to the appellants.
The submission is that they are in custody since 18th
December, 2002 and the appellant No.2 Sadanand Lal is aged about 69
years.
Several other questions have been raised from the evidence
as well as the discrepancies pointed out. However, the questions will be
considered on the date of hearing.
Having regard to the facts and circumstances of the case, the
appellants, above named, are directed to be released on bail, during the
pendency of this Cr.Appeal, on furnishing bail bond of Rs.10,000/ ( Ten
thousand) each with two sureties of like amount each to the satisfaction
of the Additional Sessions Judge, F.T.C. No.2, Deoghar in connection with
Jasidih P.S. Case No.190 of 2002 corresponding to G.R.No.702 of 2002
(S.C. No.111 of 2003).
It is made clear that in the event the appellants do not argue
on that date, the bail shall stand cancelled.
Accordingly, I.A.(Cr.)No.801 of 2001 stands disposed of.
Cr. Appeal (D.B.)No.1565 of 2003
List it on 22nd November, 2011 showing the name of Mr.
Ravi Prakash, A.P.P. in the daily cause list on behalf of the respondent.
[Poonam Srivastav,J.]
[D.N.Upadhyay,J.]
P.K.S.