Citation : 2025 Latest Caselaw 827 Jhar
Judgement Date : 15 July, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Revision No. 619 of 2025
------
Ram Chandra Singh ......Petitioner
Versus
1. The State of Jharkhand
2. Madan Singh ......Opp. Parties
-----
CORAM: HON'BLE MR. JUSTICE SANJAY PRASAD
-----
For the Petitioner : Mr. Anil Kumar, Advocate For the State : Mr. Arup Kumar Dey, A.P.P For the O.P No.2 : Mr. Vikash Kumar, Advocate
------
Order No. 02/ Dated: 15.07.2025 This Criminal Revision Application has been filed on
behalf of the petitioner by challenging the judgment dated
05.02.2024 passed in Criminal Appeal No. 47 of 2018 by Sri
Kankan Pattadar, learned Additional Sessions Judge-II, Seraikella
by which the appeal filed by the petitioner has been dismissed
thereby, affirming the judgment of conviction and order of
sentence dated 25.09.2018 passed by Sri K.S Tripathy, learned
Judicial Magistrate, 1st Class, Seraikella in connection with G.R.
Case No. 1011 of 2012 (arising out of Adityapur P.S Case
No. 293 of 2012 by which the petitioner has been convicted for
the offences under Section 285 and Section 304-A of the I.P.C
and sentenced to undergo R.I for three (03) months and R.I for
one (01) year and to pay the fine of Rs. 1,000/- respectively.
2. I.A (Cr.) No. 8693 of 2025 has been filed on behalf of the
Petitioner for confirmation of provisional bail granted to the
petitioner vide order dated 07.03.2025 passed by this Court.
3. Learned counsel for the petitioner has submitted that the
petitioner has paid remaining amount of Rs. 1,00,000/- to the O.P
No. 2 in two different installments of Rs. 50,000/- and
Rs. 50,000/- respectively in compliance of the order dated
07.03.2025 passed by this Court and hence, the provisional bail
granted to the petitioner vide order dated 07.03.2025 may be
confirmed.
4. Learned counsel for the State and O.P No. 2 raised no
objection.
5. It appears that the petitioner was granted provisional bail
vide order dated 07.03.2025 passed by this Court subject to the
condition that the petitioner shall pay Rs. 2,00,000/- to the O.P
No. 2 by way of compensation at this stage and it was also
directed that it will open to the O.P No. 2 to approach before the
local District Administration for grant of compensation under
appropriate forum. .
4. It appears that the petitioner has paid remaining amount
of Rs. 1,00,000/- to the O.P No. 2 in compliance of the order
dated 07.03.2025 passed by this Court.
5. Under the circumstances, the provisional bail granted to
the petitioner vide order dated 07.03.2025 is, hereby, confirmed.
6. Thus, I.A (Cr.) No. 8693 of 2025 is allowed and stands
disposed of.
7. Put up this case after six months under the same heading.
(Sanjay Prasad, J.) Avinash/
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!