Citation : 2022 Latest Caselaw 2407 Jhar
Judgement Date : 4 July, 2022
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (S.J.) No. 34 of 2021
....
Binod Mahakur .... Appellant
Versus
The State of Jharkhand .... Respondent
....
CORAM: HON'BLE MR. JUSTICE RAJESH KUMAR
For the Appellant : Mr. Syed Ramiz Zafar, Adv.
For the State : Mrs. Niki Sinha, APP
....
06/04.07.2022 I.A. No.478 of 2021
The instant interlocutory application has been filed on behalf of the appellant for suspension of sentence and grant of ad interim bail, during pendency of the instant appeal.
This criminal appeal has been filed against the judgment of conviction and order of sentence dated 26.05.2020 and 28.05.2020 respectively passed by learned Addl. Sessions Judge-II, Ghatshila, East Singhbhum in S.T. No.453 of 2019 arising out of Shyamsunderpur P.S. Case No.08 of 2019 corresponding to G.R. Case No.543 of 2019, whereby the appellant has been convicted and has been sentenced to undergo S.I. for one month for the offence under Section 341 of IPC and further sentenced to undergo R.I for one years for the offence under Section 323 of IPC and further two years for the offence under Section 324 of IPC and R.I. for seven years for the offence under Section 307 of IPC with a fine of Rs.5,000/- and in default of payment of fine, further sentenced to undergo S.I. for three months.
It has been submitted by learned counsel for the appellant that as per allegation, injury has been caused by the hard and blunt substance over the orbital area but as per the opinion of Doctor, the injury is simple in nature. It is at the best, it can be a case of Section 308 of IPC and no offence under Section 307 of IPC is made out. It has been further submitted that the appellant has remained in custody for more than three year. On above fact, prayer for suspension of sentence has been made.
Learned A.P.P. has opposed the prayer for bail.
Considering the injury and the period of custody, I am inclined to suspend the sentence and enlarge the appellant on bail, on furnishing bail bond of Rs.10,000/- (Ten Thousand) with two sureties of the like amount each to the satisfaction of learned Addl. Sessions Judge-II, Ghatshila, East Singhbhum in S.T. No.453 of 2019 arising out of Shyamsunderpur P.S. Case No.08 of 2019 corresponding to G.R. Case No.543 of 2019, subject to the condition that the appellant will submit self attested copy of his Aadhar Card and also give his mobile number before the learned court below, which he will not change during pendency of this case without prior permission of the court.
I.A. No.478 of 2021 stands disposed of.
(Rajesh Kumar, J.) Shahid/
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!