Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uday Jonko vs The State Of Jharkhand
2025 Latest Caselaw 4945 Jhar

Citation : 2025 Latest Caselaw 4945 Jhar
Judgement Date : 28 August, 2025

Jharkhand High Court

Uday Jonko vs The State Of Jharkhand on 28 August, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Rajesh Kumar
    IN THE HIGH COURT OF JHARKHAND AT RANCHI
              Cr. Appeal (DB) No. 18 of 2025
                            ----
Uday Jonko              ...      ...     Appellant
                          Versus

The State of Jharkhand            ...  ... Respondent
                             -------

CORAM :HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE RAJESH KUMAR

------

For the Appellant : Mr. Awnish Shankar, Advocate For the Respondent : None

--------

Order No. 05 : Dated 28th August, 2025

I.A. No. 11102 of 2025

1. The instant Interlocutory Application has been filed for

modification of order dated 20.06.2025 particularly paragraph 7

thereof praying for deleting the condition for grant of bail of

'furnishing bail bond of Rs. 25,000/- [Twenty Five Thousand] with

two sureties of the like amount each' and replacing the same with

the release of the appellant on furnishing personal bond.

2. It has been submitted that the appellant was granted bail

vide order dated 20.06.2025 with the condition that the appellant

has to furnish bail bond of Rs. 25,000/- [Twenty Five Thousand]

with two sureties of the like amount each to the satisfaction of

learned Sessions Judge, West Singhbhum, Chaibasa but since he

was unable to furnish the said bail bonds, as such the appellant

requested the Secretary, District Legal Services Authority,

Chaibasa through prisoner petition for the same, which has been

forwarded before the Secretary, High Court Legal Services

Committee, Ranchi.

3. It has been submitted that this case has been filed through

the legal aid provided by the Jharkhand High Court Legal Services Committee and the appellant is languishing in jail custody for

approx. 14 years 9 months.

4. Therefore, prayer has been made that the appellant may be

directed to be released on bail on furnishing personal bond by

modifying order dated 20th June, 2025 to the aforesaid extent.

5. None is present to represent the State.

6. We have heard learned counsel for the appellant.

7. This Court has earlier passed order dated 16th July, 2025 in

Cr. Appeal No. 13 of 2017 taking note of the order passed by the

Hon'ble Supreme Court in "Moti Ram and others V. State of

Madhya Pradesh" reported in (1978) 4 SCC 47. For ready

reference, the relevant paragraph of order dated 16th July,

2017 is quoted as under:

"7.Such modification is warranted in view of the judgment passed by the Hon'ble Apex Court in the case of "Moti Ram and others V. State of Madhya Pradesh" reported in (1978) 4 SCC 47 wherein the Hon'ble Apex Court has laid down a guideline to consider a situation where even if after passing of an order of release, the inmate has not come out from the custody, then the order is to be passed by the Court by modifying the order which has been passed for release of the inmate. The Hon'ble Apex Court in "SMWP (Criminal ) No. 4/2021" has passed an order on 31.1.2023 by laying down seven directions to avoid delay in release of prisoner after getting bail, out of which one conditions being Condition No. 6 is that if the bail bonds are not furnished within one month from the date of grant of the bail, 3 the concerned court may suo moto take up the case and consider whether the conditions of bail require modification/relaxation.

8.The present petition has been filed on the basis of the application sent by the appellant from the jail which has been duly certified by the jail authority showing helplessness in abiding by the conditions stipulated in the order dated 15.5.2017. This Court, therefore, is of the view that the said condition to be modified by directing to release the appellant forthwith on the personal bond."

8. In view thereof, the appellant is directed to be released

forthwith on bail on furnishing personal bond. The other part of

the order dated 20.06.2025 shall remain intact.

9. Accordingly, the Interlocutory Application No. 11102 of 2025

stands disposed of.

(Sujit Narayan Prasad, J.)

(Rajesh Kumar, J.) Alankar/

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter