IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9226 of 2010
Sanjeet Thakur @ Sanjeet Kumar Thakur.. ... Petitioner
-- Versus --
The State of Jharkhand ....... ................... ... Opp. Party
---------
CORAM: HON'BLE THE CHIEF JUSTICE
---------
For the Petitioner : Mr. Tarun Kumar
For the State : A.P.P
---------
02/ 03.02.2011
Heard learned counsel for the parties.
It is alleged that the similarly situated co-accused person has been
granted bail and case of this petitioner stands on similar footing.
Learned Public Prosecutor is not in a position to controvert the
arguments advanced by the learned counsel for the petitioner.
In view of the aforesaid, it is considered appropriate to enlarge the
petitioner, above named, on bail on furnishing bail bond of Rs. 10,000/- (Ten
Thousand) with two sureties of like amount each to the satisfaction of learned
Chief Judicial Magistrate, Palamau in connection with Chainpur P.S. Case No.
141 of 2010, corresponding to G.R. No. 1250 of 2010.
(Bhagwati Prasad, C.J.)
SI/Alankar