Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Sheru @ Sheru Qurashi vs The State Of Jharkhand
2024 Latest Caselaw 9212 Jhar

Citation : 2024 Latest Caselaw 9212 Jhar
Judgement Date : 12 September, 2024

Jharkhand High Court

Md. Sheru @ Sheru Qurashi vs The State Of Jharkhand on 12 September, 2024

Author: Ananda Sen

Bench: Ananda Sen, Gautam Kumar Choudhary

      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   Cr. Appeal (D.B.) No. 920 of 2024

      Md. Sheru @ Sheru Qurashi, S/o Late Aslam Qurashi, R/o Village-Qurashi Mohalla, P.O-
      Giridih, P.S.-Giridih (Town), Dist.-Giridih
                                                           ......         ...... Appellant(s)
                                 Versus
      The State of Jharkhand                               ......         ...... Respondent(s)
                                         With
                           Cr. Appeal (D.B.) No. 667 of 2024

      Sahid Alam @ Sahid Qurashi, S/o Md. Gulam Rasul, R/o Village-Qurashi Mohalla, P.O &
      P.S.-Giridih Town, Dist.-Giridih, Jharkhand
                                                          ......        ...... Appellant(s)
                                 Versus
      The State of Jharkhand                              ......        ...... Respondent(s)
                                         With
                          Cr. Appeal (D.B.) No. 786 of 2024

      Md. Sallauddin @ Munna Qurashi @ Md. Salahuddin, S/o Md. Gulam Rasul, R/o Qurashi
      Mohalla, P.S.-Giridih (Town), P.O-Giridih, Dist.-Giridih, Jharkhand
                                                            ......            ...... Appellant(s)
                                Versus
      State of Jharkhand                                    ......            ...... Respondent(s)
                                       With
                          Cr. Appeal (D.B.) No. 922 of 2024

      Md. Faiz @ Faij Qurashi @ Md. Faij, S/o Aslam Qurashi @ Faiku, R/o Village-Qurashi
      Mohalla, P.O-Giridih, P.S.-Giridih (Town), Distrct-Giridih
                                                            ......    ...... Appellant(s)
                                 Versus
      The State of Jharkhand                                ......    ...... Respondent(s)

      CORAM        :       SRI ANANDA SEN, J.

SRI GAUTAM KUMAR CHOUDHARY, J.

------

For the Appellant(s) : Mr. Sudhir Kr. Roy, Advocate For the State : M/s Anup Pawan Topno & Lily Sahay, A.P.P.

------

06 /12.09.2024: I.A. No. 9821 of 2024 in Cr. Appeal (D.B.) No. 920 of 2024 and I.A. No. 9818 of 2024 in Cr. Appeal (D.B.) No. 922 of 2024 These interlocutory applications have been filed by the appellants, praying therein to suspend the sentence and release them on bail during the pendency of these appeals.

2. The appellants have been convicted under Sections 302, 147, 323 of IPC read with Section 149 of I.P.C in connection with S.T. No. 477 of 2019. They have been sentenced to undergo Imprisonment for life and a fine of Rs10,000/- for the offence under Sections 302/149 of IPC.

3. Heard, learned counsel for the appellants and learned counsel for the State and have gone through the impugned judgment, the evidence and the Trial Court Records.

4. Learned counsel for the appellants has submitted that the co-accused have been granted bail in Cr. Appeal (DB) No. 667 of 2024 and 786 of 2024, i.e. the appeals filed by Sahid Alam @ Sahid Qurashi and Md. Sallauddin @ Munna Qurashi @ Md. Salahuddin respectively. He submits that so far as these appellants are concerned, they have not given fatal blow upon the deceased, rather they were standing armed with lathi.

5. Opportunity was given to the State to oppose the bail, which the State availed and opposed and submitted that the presence of these appellants at the place of occurrence cannot be disbelieved as they were standing with the lathi but she admits that it is one Sannata who had given dagger blow on the lumber region of the deceased.

6. From the aforesaid submissions, we find that the case of these appellants is similar to that of co-accused- Sahid Alam @ Sahid Qurashi and Md. Sallauddin @ Munna Qurashi @ Md. Salahuddin who have been enlarged on bail by this Court.

7. Considering the aforesaid facts and the fact that there is no likelihood of hearing of these appeals in near future, we are inclined to allow these interlocutory applications. Accordingly, upon suspending the sentence, the appellants- Md. Sheru @ Sheru Qurashi and Md. Faiz @ Faij Qurashi @ Md. Faij, are directed to be released on bail during the pendency of these appeals, on furnishing bail bonds of Rs.10,000/- (Rs. Ten Thousand only) each with two sureties of the like amount each to the satisfaction of the learned Addl. Sessions Judge-VI, Giridih, in connection with S.T. No. 477 of 2019 with a condition that they shall appear and mark their attendance before the Registrar, Civil Court, Giridih, once in every four months till the disposal of these appeals.

I.A. No. 9821 of 2024 in Cr. Appeal (D.B.) No. 920 of 2024 and I.A. No. 9818 of 2024 in Cr. Appeal (D.B.) No. 922 of 2024 stand allowed.

(ANANDA SEN, J.)

(GAUTAM KUMAR CHOUDHARY, J.) AKT/Satendra

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter