IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 8614 of 2010
Jaleshwar Sharma @ Jalesh Sharma ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Anil Kumar, Advocate
For the State : Mr. Ravi Prakash, A.P.P.
2 /16.12.2010
Bail application filed by Jaleshwar Sharma @ Jalesh Sharma is
moved by Sri Anil Kumar, counsel for the petitioner and opposed by Sri Ravi
Prakash, Additional P.P.
Earlier bail prayer of the petitioner rejected by this Court.
However, it appears that by now petitioner remained in custody for about five
months.
Thus, considering the nature of offence and period of detention,
I 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 like
amount each to the satisfaction of learned Additional Chief Judicial
Magistrate, Ghatshila in connection with Ghatshila P.S. Case No. 80 of 2010
corresponding to G.R. No. 326 of 2010.
(Prashant Kumar, J.)
R.K./