IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8671 of 2010
Ashok Sahu ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Bibhash Sinha, Advocate
For the Opposite Party : A.P.P.
02/02.02.2011
Heard learned counsel for the parties.
The only evidence against the petitioner is recovery of certain
cartridges. Apart from this, only confession of the coaccused is there
against the petitioner. These are the admitted facts.
In view of the aforesaid, this Court considers appropriate to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs.10,000/ with two sureties of the like amount each to the
satisfactions of Chief Judicial Magistrate, Lahardaga in connection with
Jobang P.S. Case No. 5 of 2010 corresponding to G.R. No. 328 of 2010.
(Bhagwati Prasad,C.J.)
Biswas/Birendra