High Court Jharkhand High Court

Bijay Kumar Rajwar vs State Of Jharkhand on 22 July, 2011

Jharkhand High Court
Bijay Kumar Rajwar vs State Of Jharkhand on 22 July, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                             B. A. No. 4581 of 2011

               Bijay Kumar Rajwar ...     ... ...    Petitioner
                                       Versus
               The State of Jharkhand ... ... ... Opp. Party

                   CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                  ............

               For the Petitioner     : Mr. M.S. Chhabra, Advocate
               For the Opp. Party     : Mr. R.C.P. Sah, A.P.P.


3/22.07.2011

Bail application filed by Bijay Kumar Rajwar is moved by Sri
M.S. Chhabra, learned counsel for the petitioner and opposed by Sri
R.C.P. Sah, learned Additional PP.

Earlier bail prayer of petitioner rejected considering the fact
that he assaulted deceased with rod. It is submitted that later on
informant examined and he in his examination-in-chief stated that co-
accused Ganesh Rajwar assaulted the deceased with back of farsa,
due to that deceased received injury on his head, which is fatal, as per
post-mortem report. It is submitted that aforesaid Ganesh Rajwar has
been granted bail by a Bench of this Court vide order dated 01.05.2009
in B.A. No. 1697 of 2009.

Learned Additional PP has not disputed the aforesaid
submission.

Considering the aforesaid facts and circumstance, I direct
the court below to enlarge 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 learned 1st Additional Sessions
Judge, Bokaro in connection with Chandan keyari P.S. Case No. 34 of
2008 corresponding to S.T. No. 318 of 2008/319 of 2008/96 of 2009.

(Prashant Kumar, J.)

Binit