High Court Jharkhand High Court

Barju Pattar @ Barjo Pattar vs State Of Jharkhand on 28 January, 2011

Jharkhand High Court
Barju Pattar @ Barjo Pattar vs State Of Jharkhand on 28 January, 2011
           IN THE HIGH COURT OF JHARKHAND RANCHI
                               B. A. No. 492 of 2011

               Barju Pattar @ Barjo Pattar      ...    ...   ...    ...   Petitioner
                                      Versus
               The State of Jharkhand ... ...   ... Opp. Party

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

               For the Petitioner   : M/s A.K. Sahani, Ajit Kumar
               For the Opp. Party   : Mr. S.K. Srivastava, A.P.P.


2/28.01.2011

Bail application filed by Barju Pattar @ Barjo Pattar is
moved by Sri A.K. Sahani learned counsel for the petitioner and
opposed by Sri S.K. Srivastava learned Additional PP.

Earlier bail prayer of petitioner rejected, because two
witnesses namely Rekha Kumari and Sugi Devi named him in their
statement before police. However aforesaid witnesses already
examined in the court below as P.W.-3 and P.W-4., but they did not
support prosecution case.

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 Additional Judicial
Commissioner F.T.C-VI Ranchi in connection with Bundu P.S. Case
No. 105 of 2008 corresponding to S.T. No. 302 of 2010.

(Prashant Kumar, J.)

Binit