IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 4038 of 2011
Satyaban Nayak ... ....Petitioner
Vs.
The State of Jharkhand ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Ashok Kumar Sinha
For the Opposite Party: Mr. Tapas Roy ,APP
3/02.08.2011
: Bail application filed by petitioner Satyaban Nayak is
moved by Sri Ashok Kumar Sinha and opposed by Sri Tapas Roy,
learned Additional P.P.
This is a case under section 392 of the IPC which is triable by a
court of 1st Class Magistrate, It appears that petitioner is in custody
from 3.12.2010.
Considering the aforesaid facts and circumstance, I allow this
application and direct the court below to enlarge the petitioner, above
named, on bail on furnishing bail bond of Rs. 10,000/-(Ten Thousand)
with two sureties of the like amount each to the satisfaction of
S.D.J.M., Seraikella in connection with Rajnagar P.S. Case No.
45/2010( G.R. No. 891 of 2010).
( Prashant Kumar,J.)
Sharda/-