IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 474 of 2011
Brahamdeo Yadav ... ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. S.K. Upadhyay, Advocate
For the Opp. Party : Mr. S. Maji, A.P.P.
2/28.01.2011
Bail application filed by Brahamdeo Yadav is moved by Sri
S.K. Upadhyay learned counsel for the petitioner and opposed by Sri
S. Maji learned Additional PP.
Earlier bail prayer of petitioner rejected after considering
the allegation made in the first information report. It appears that
informant already examined as P.W.-1, but he did not support
prosecution case.
Considering the aforesaid facts and circumstance, I direct
the court below to enlarge the petitioner, above named, on bail on his
furnishing bail bond of Rs. 10,000/-(Ten thousand) with two sureties of
like amount each to the satisfaction of Sri C. Tanti, learned A.D.J.1st
Latehar in connection with Balumath P.S. Case No. 63 of 2007
corresponding to G.R. No. 474 of 2007 arising out of S.T. No. 156 of
2010.
(Prashant Kumar, J.)
Binit