IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 429 of 2011
---
Tilak Machhua Appellant
-Versus-
The State of Jharkhand Respondent
---
Coram: Hon'ble Mr. Justice R.K. Merathia
Hon'ble Mr. Justice P.P. Bhatt
---
For the Appellant: Mr. B.K. Pandey, Adv.
For the State: A.P.P.
---
Order No. 06 Dated:10th October, 2011
Heard the learned counsels appearing on behalf of the
parties on the prayer for bail of the appellant.
The counsel for the appellant submitted that the conviction is
based on the ground that the appellant was last seen with the
deceased and that the Chappals of the appellant were identified by
P.W.- 3, though P.W.-3 said that the appellant and the deceased
came to her house and went away after talking from outside; and
P.W.- 5 said that the villagers told that the Chappals belong to the
appellant and that no motive has come in this case and that the
chain of circumstances is not completed and the appellant is in jail
custody for about six years.
Under the circumstances, during the pendency of this
appeal, appellant, namely, Tilak Machhua is directed to be
released on bail on furnishing bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of the trial court (Additional Judicial Commissioner,
FTC, Khunti) in connection with Sessions Trial No. 302/2006,
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.
(R.K. Merathia, J.)
(P.P. Bhatt, J.)
Anu/-