High Court Jharkhand High Court

Anand Kumar Singh @ Anand Singh vs State Of Jharkhand on 2 February, 2011

Jharkhand High Court
Anand Kumar Singh @ Anand Singh vs State Of Jharkhand on 2 February, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 B.A. No. 8665 of 2010

               Anand Kumar Singh @ anand singh                     ......       Petitioner
                                                   ­Versus­
               The State of Jharkhand                              ......      Opposite Party
                                                        ­­­­­­
                CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                        ­­­­­­
               For the Petitioner                :  Ms. Manjula Upadhyay, Advocate
               For the Opposite Party  :  A.P.P.
                                                 ­­­­­­
    02/02.02.2011

Heard learned counsel for the parties.

This is a case of free fight. According to the learned counsel for 
the petitioner, two accused persons have already been released on bail. 
The case of this petitioner is akin to those who have been released on 
bail. Learned Public Prosecutor is not able to controvert the facts stated 
by the learned counsel for the petitioner. 

Under the circumstances, it is considered appropriate to enlarge 
the   petitioner,   above   named,   on   bail   on   furnishing   bail   bond   of 
Rs.10,000/­   with   two   sureties   of   the   like   amount   each   to   the 
satisfactions   of   Chief   Judicial   Magistrate,   Palamau   at   Daltonganj   in 
connection with Paton P.S. Case No. 58 of 2010 corresponding to G.R. 
No. 933 of 2010.

  (Bhagwati Prasad,C.J.) 
Biswas/Birendra