IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 168 of 2011
---
1. Thakuwa Munda
2. Sawna Munda Appellants
-Versus-
The State of Jharkhand Respondent
—
Coram: Hon’ble Mr. Justice R.K. Merathia
Hon’ble Mr. Justice P.P. Bhatt
—
For the Appellants: Mr. Azeemuddin, Adv.
For the State: A.P.P.
---
Order No. 6 Dated:19th October 2011
Heard learned counsel appearing on behalf of parties.
It is submitted on behalf of the appellants that there are
contradictions in the versions of the informant in the FIR and in her
statement in Court and that the appellant No. 1, Thakuwa Munda, is
aged about 65 years and that the appellants are in jail custody for
more than five and half years.
Learned counsel appearing on behalf of State opposed the
prayer for bail of the appellants and submitted that all the convicts
took active part in committing the crime and that the same is fully
supported by the materials available on record including the medical
evidence.
Under the facts and circumstances of this case, we are not
inclined to grant prayer for bail of appellant No. 2, Sawna Munda.
Accordingly, the prayer for bail of appellant No. 2, Sawna
Munda, is rejected.
So far as appellant No.1, Thakuwa Munda is concerned, during
the pendency of this appeal, he is directed to be released on bail on
the ground of his age on furnishing bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of like amount each to the satisfaction of
the trial court (Additional Judicial Commissioner, FTC-VIII, Ranchi)
in connection with Sessions Trial No. 07/2007, subject to the
conditions that one of the bailers will be his close relative and the
other should have landed property within the local jurisdiction of the
court below concerned.
(R.K. Merathia, J)
(P.P. Bhatt, J)
Anu/-