IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 4512 of 2011
Sidique Mian ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. S.P. Roy, Advocate
For the State : Mr. M.B. Lal, A.P.P.
2 /08.07.2011
Bail application filed by Sidique Mian is moved by Sri S.P. Roy,
counsel for the petitioner and opposed by Mr. M.B. Lal, Additional P.P.
Earlier bail prayer of petitioner rejected. However, it appears that
later on co-accused Bango Mian and Bhikhan Mian have been granted bail by a
Bench of this Court vide order dated 28.03.2011 in B.A. No.9078 of 2010 and
B.A. No.9072 of 2010 respectively.
Learned Additional P.P., after going through the record, has fairly
submitted that the case of this petitioner is similar to aforesaid co-accused.
Considering the aforesaid facts and circumstance, I allow this bail
application and I direct the court below to enlarge 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 1 st Additional Sessions Judge,
Giridih in connection with Bengabad P.S. Case No.12 of 2009 corresponding to
G.R. No.70 of 2009 (S.T. No.42 of 2010).
(Prashant Kumar, J.)
R.K.