High Court Jharkhand High Court

Thunu Pahan vs State Of Jharkhand on 17 November, 2011

Jharkhand High Court
Thunu Pahan vs State Of Jharkhand on 17 November, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               Cr. Appl. (DB) No. 64 of 2011
      Thunu Pahan.................                                      Appellant
                                 Versus
      State of Jharkhand  ..................                                        Respondent 
                                 ......

Coram:  Hon’ble Mr. Justice R.K.Merathia
   Hon’ble Mr. Justice D.N.Upadhyay
……

      For the Appellant                    : Mr. R.C.Khatri, Advocate 
      For the State                        : APP
                                          ......
      Order No. 6                                                    November 2011
                                                      Dated the 17th
                                                                                  

Mr.   R.C.Khatri,   learned   counsel   appearing   for   the   appellant 

submitted that the appellant has instructed him to press this appeal only 

on   the   point   of   sentence.   He   further   submitted   that   the   sentence   review 

committee has passed order for releasing the appellant if he deposits the 

fine but the appellant is not in a position to deposit the fine. 

Heard the learned APP for the State.

In the facts and circumstances of the case, the sentence of fine, 

so imposed upon the appellant is hereby set aside. 

If   the   sentence   review   committee   has   passed   the   order   for 

release of the appellant subject to deposit of fine, as the fine has been set 

aside, he should be released immediately if not wanted in any other case.

With   these   observations   and   modification   in   sentence,   this 

appeal stands disposed of.

    (R.K.Merathia, J)

    (D.N.Upadhyay, J)

Mukund/­