High Court Jharkhand High Court

Hopna Soren vs State Of Jharkhand on 4 March, 2011

Jharkhand High Court
Hopna Soren vs State Of Jharkhand on 4 March, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No. 1417 of 2011
                                     ...
           Hopna Soren                             ...    ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...      ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mrs. Vandana Singh, Advocate.
           For the State             : ­ Mr. T. Kabiraj, APP.
                                     ...
02/04.03.2011

Bail   application   filed   by   Hopna   Soren,   is   moved   by   Smt 
Vandana Singh, learned counsel for the petitioner and opposed by Sri 
T. Kabiraj, learned Additional P.P. for the State.

Earlier bail prayer of petitioner rejected with liberty to renew 
his prayer for bail after six months. It appears from the impugned 
order that charge framed against the petitioner on 19.02.2010, but 
up   till   now   no   witness   examined.   Petitioner   is   in   custody   from 
12.10.2009. 

Considering the period of detention, I   allow this application 
and direct the court below to enlarge the petitioner on bail on his 
furnishing   bail   bond   of   Rs.   10,000/­(Ten   Thousand)   with   two 
sureties   of   the   like   amount   each   to   the   satisfaction   of   learned 
Additional   District   and   Sessions   Judge,   Godda,  in   connection  with 
Boarijore P.S. Case No. 137 of 2007  corresponding to G.R. No. 1147 
of 2007 (S.C. No. 233 of 2010).

 

    (Prashant Kumar, J.)
sunil/