IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal(DB) No. 340 of 2011
1. Vikash Mandal
2. Chhaya Devi ... Appellants
Versus
The State of Jharkhand ... Respondent
---
CORAM: HON’BLE MR. JUSTICE R. K. MERATHIA
HON’BLE MR. JUSTICE D. N. UPADHYAY
For the Appellants : Mr. Ananda Sen
For Respondent : A. P. P.
—
Order No. 3 Dated 5th July, 2011
Heard the parties on the prayer for bail.
It is submitted that the appellants are son and wife of
the deceased; and that they were living separately from the
deceased; and that the maintenance case was filed by the
appellant No. 2- Chhaya Devi against the deceased; and that
though it is a case of homicidal death but the chain of
circumstance against the appellants is not complete.
In the circumstances, during the pendency of this
appeal, the appellants, named above, are directed to be
released on bail on furnishing bail bond of Rs. 10,000/- (Rs.
Ten Thousand) each with two sureties of the like amount each
to the satisfaction of learned trial court (Sessions Judge,
Godda) in connection with Sessions Trial No. 238 of 2009,
subject to the conditions that one of the bailers will be their
close relative and the other should have landed property
within the local jurisdiction of the Court.
(R. K. Merathia, J.)
(D. N. Upadhyay, J.)
MK