High Court Jharkhand High Court

Sahil Tarannum @ Anderson vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Sahil Tarannum @ Anderson vs State Of Jharkhand on 1 July, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  B. A. No. 4729 of 2011

                   Sahil Tarannum @ Anderson                 ...    ...    Petitioner
                                           Versus
                   The State of Jharkhand         ...        ...    ... Opp. Party

                         CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                       ............

                For the petitioner       : Mr. Mahesh Tewari, Advocate
                For the State            : Mr. Shekhar Sinha, A.P.P.


2 /01.07.2011

Bail application filed by Sahil Tarannum @ Anderson is moved by
Sri Mahesh Tewari, counsel for the petitioner and opposed by Mr. Shekhar
Sinha, Additional P.P.

Earlier bail prayer of petitioner rejected considering that substantial
evidence is against the petitioner. However, it appears that petitioner is in
custody from 20.04.2009.

Considering the nature of offence and period of detention of
petitioner, I allow this bail application and I direct the court below to enlarge
petitioner, above named, on bail on furnishing bail bond of Rs. 10,000/-(Ten
thousand) with two sureties of like amount each to the satisfaction of learned
Judicial Commissioner, Ranchi in connection with Kotwali P.S. Case No.199 of
2009 corresponding to G.R. No.1069 of 2009 (S.T. No.605 of 2009).

(Prashant Kumar, J.)
R.K.