Citation : 2021 Latest Caselaw 1059 Jhar
Judgement Date : 2 March, 2021
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B.) No. 225 of 2020
Devendra Munda ... Appellant
Versus
The State of Jharkhand ... Respondent
--------
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA HON'BLE MR. JUSTICE RAJESH KUMAR
--------
For the Appellant : Mr. Jitendra Shankar Singh, Advocate
For the State : A.P.P.
--------
The matter was taken up through Video Conferencing. Learned counsels for the parties had no objection with it and submitted that the audio and video qualities are good.
---------
I.A No.2365 of 2020
03/ 02.03.2021. Heard learned counsel for the appellant and the learned counsel for the State on the Interlocutory Application filed by the appellant for granting bail during the pendency of this appeal.
The appellant has been convicted and sentenced for the offences under Sections 17(c) and 18 (b) of the NDPS Act.
The case relates to recovery of opium and the impugned Judgment shows that there was no recovery of opium from the possession of the petitioner, rather the recovery was from the other co-accused. The appellant was also on bail during trial.
In the facts of this case, we are inclined to release the appellant, Devendra Munda, on bail. Accordingly, the appellant, named above, is directed to be released on bail, during the pendency of this appeal, on furnishing bail bond of Rs.10,000/- (ten thousand), with two sureties of the like amount each, to the satisfaction of learned Special Judge-cum-Sessions Judge, Ramgarh, in connection with N.D.P.S. Case No.02 of 2018.
The aforesaid Interlocutory Application stands allowed.
(H. C. Mishra, J.)
(Rajesh Kumar, J.) BS/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!