High Court Jharkhand High Court

Samsuddin Anshari vs State Of Jharkhand on 19 October, 2011

Jharkhand High Court
Samsuddin Anshari vs State Of Jharkhand on 19 October, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                          Cr. Revision No. 685 of 2011

               Samsuddin Ansari      ..  ...      ...   ...    ...      Petitioner
                                      Versus
               The State of Jharkhand     ..      ...   ....     Opp.     Party

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

               For the Petitioner    : Mr. Pankaj Kumar Dubey
               For the Opp. Party    : Mr. P.K. Appu, APP


2/19.10.2011

This revision is admitted.

Call for the L.C. Record.

Sri P.K. Appu, learned Additional PP appeared on behalf
of the State, thus no notice is required to be issued.

During the pendency of this revision, petitioner, above
named is directed to be released on bail on his furnishing bail bond of
Rs. 10,000/-(Ten thousand) with two sureties of like amount each to
the satisfaction of Shri Rajiv Ranjan, learned Railway Judicial
Magistrate, at Daltonganj in connection with R.P. Case No. 33 of 1995
corresponding to Tr. Case No. 40 of 2007.

(Prashant Kumar, J.)

Binit