IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 2216 of 2011
Deokishor Bhagat @ Digambar Bhagat @ Dewa Bhagat
.....Petitioner
Versus
The State of Jharkhand .....Opposite Party
Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. Baleshwar Yadav, Advocate
For the State : APP
--------
02-19/05
/2011 Heard.
It is submitted that petitioner has got no criminal antecedent
and that he is in jail since 2.8.2010.
In the circumstances, petitioner above named, is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- ( Ten
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gumla, in connection with
Gumla P.S. Case No. 211 of 2010, G.R. No. 635 of 2010, on the
conditions that (I) One of the bailers will be his close relative, (II)
other bailer should have landed property within the jurisdiction of the
court.
( R. K. Merathia, J)
Rakesh/