High Court Jharkhand High Court

Sripati Pradhan vs State Of Jharkhand on 11 February, 2011

Jharkhand High Court
Sripati Pradhan vs State Of Jharkhand on 11 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No. 266 of 2011
                                     ...
           Sripati Pradhan                          ...     ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                   ...       ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Ananda Sen, Advocate.
           For the State             : ­ Mr. A.B. Mahto, A.P.P.
                                     ...
03/11.02.2011

Bail   application   filed   by   Sripati   Pradhan,   is   moved   by   Sri 
Ananda Sen, learned counsel for the petitioner and opposed by Sri 
A.B. Mahto, learned counsel for the State.

I   find   no   fresh   ground   to   reconsider   the   bail   prayer   of 
petitioner. Accordingly, the same is rejected. 

 

    (Prashant Kumar, J.)
sunil/