High Court Jharkhand High Court

Reena Devi vs State Of Jharkhand on 2 August, 2011

Jharkhand High Court
Reena Devi vs State Of Jharkhand on 2 August, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                            B. A. No. 4258 of 2011

               Reena Devi     ...    ...  ...     ..    Petitioner
                                      Versus
               The State of Jharkhand ... ...     ... Opp. Party

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

               For the Petitioner    : Mr. Kalyan Banerjee, Advocate
               For the Opp. Party    : Mrs. Nitu Sinha, A.P.P.


4/02.08.2011

Bail application filed by petitioner Reena Devi is moved by
Sri Kalyan Banerjee, learned counsel for the petitioner and opposed
by Mrs. Nitu Sinha learned Additional PP.

It appears that co-accused Baijanti Devi @ Bajanti Devi,
Pintu Sao @ Pintu Shaw, Prakash Chandra Saw @ Prakash Saw,
Lalan Kumar Saw have been granted bail by different Benches of this
Court vide order dated 6.1.2011,25.11.2010 and 09.06.2010 in B.A.
Nos. 9176 of 2010, 7093 of 2010, 6841 of 2010 and 4123 of 2010
respectively. Case of petitioner stands on similar footing.

Considering the aforesaid facts and circumstance, I direct
the court below to enlarge the 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 A.D.J. F.T.C.-II at
Dhanbad or its successor in connection with Dhanbad P.S. Case No.
347 of 2010 corresponding to G.R. No. 1367 of 2010.

(Prashant Kumar, J.)

Binit