Citation : 2021 Latest Caselaw 1328 Jhar
Judgement Date : 16 March, 2021
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (D.B.) No. 1262 of 2019
1. Lakhiram Oraon
2. Sitaram Oraon ..... ... Appellants
Versus
The State of Jharkhand ..... ... Respondent
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA : HON'BLE MR. JUSTICE RAJESH KUMAR
--------
For the Appellants : Mr. Ashok Kumar Pandey, Advocate. For the respondent-State : Md. Hatim, 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. 1442 of 2021.
08/ 16.03.2021 Heard learned counsel for the appellants and learned counsel for the State, on the interlocutory application, filed on their behalf, for granting bail, during the pendency of this appeal.
The appellants along with other co-accused persons have been convicted and sentenced for the offences under Sections 147, 148, 427, 302, 120-B, 323/149 of the Indian Penal Code.
From the impugned Judgment, it is apparent that in the FIR as well as in the evidence of the eyewitnesses, there is only omnibus allegation against these appellants. The appellants were also on bail during the trial.
In the facts of the case, we are inclined to release the appellants Lakhiram Oraon and Sitaram Oraon, on bail. Accordingly, the appellants, named above, are directed to be released on bail, during the pendency of this appeal, on furnishing bail bonds of Rs. 10,000/- (ten thousand) each with two sureties of the like amount each, to the satisfaction of learned Sessions Judge, Gumla, in connection with S.T. No. 405 of 2014.
The aforesaid interlocutory application stands allowed.
(H. C. Mishra, J.)
(Rajesh Kumar, J.) Amitesh/-
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!