High Court Jharkhand High Court

Sahadat Mian@Sahadat Ansari vs State Of Jharkhand on 7 January, 2011

Jharkhand High Court
Sahadat Mian@Sahadat Ansari vs State Of Jharkhand on 7 January, 2011
                        IN THE HIGH COURT OF JHARKHAND RANCHI
                                   B. A. No. 7946 of 2010

                   Sahadat Mian @ Sahadat Ansari             ...   ...    Petitioner
                                          Versus
                   The State of Jharkhand             ...   ...    ... Opp. Party

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

                For the petitioner       : Mr. Jawahar Sah, Advocate
                For the State            : Mrs. Nitu Sinha, A.P.P.


4 /07.01.2011

Bail application filed by Sahadat Mian @ Sahadat Ansari is
moved by Mr. Jawahar Sah, counsel for the petitioner and opposed by Mrs.
Nitu Sinha, Additional P.P.

Earlier bail prayer of the petitioner rejected on the ground that
he was absconding from 8 years. However, he has been given liberty to
renew his prayer for bail after six months if the trial is not concluded by that
time.

It appears that still the charge has not been framed. Petitioner
is in custody from 16.01.2009.

Considering the aforesaid facts and circumstance, I direct the
court below 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 Sessions Judge, Palamau in connection with
Chainpur P.S. Case No. 55 of 2000 corresponding to G.R. No. 584 of 2000
(S.T. No.120 of 2010).

(Prashant Kumar, J.)
R.K./