IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 7667 of 2010
...
Chintu Chandravanshi ... ... Petitioner
-Versus-
The State of Jharkhand ... ... Opposite Party.
...
CORAM :- HON'BLE THE CHIEF JUSTICE.
For the Petitioner : - Mr. P. Pandey, Advocate
For the State : - A.P.P.
...
5/23.02.2011
Heard the parties.
Learned counsel for the petitioner submits that the similarly situated
co-accused in the case has already been granted bail in B.A. No. 3246 of 2010 and
neither the petitioner was identified at the Test Identification Parade nor any
recovery was made from the person of the petitioner. The petitioner’s name has been
disclosed only in the statement of the co-accused.
The learned Public Prosecutor does not dispute the aforesaid facts.
In view thereof, this Court considers it appropriate that the petitioner
abovenamed be enlarged on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Palamau in connection with Hussainabad P.S Case No. 24 of
2009, G.R. No. 239 of 2009, subject to the condition that he shall report to the
concerned Police Station once in a month, failing which his bail bond shall be liable
to be cancelled.
(Bhagwati Prasad,C.J.)
APK/JK