High Court Jharkhand High Court

Dhananjay Kumar Mehta @ Abhayajee vs State Of Jharkhand on 4 March, 2011

Jharkhand High Court
Dhananjay Kumar Mehta @ Abhayajee vs State Of Jharkhand on 4 March, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                             B. A. No. 828 of 2011

               Dhananjay Kumar Mehta @ Abhayajee...           ...   ...   Petitioner
                                      Versus
               The State of Jharkhand ... ... ...                         Opp. Party

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

               For the Petitioner   : Mr. Rakesh Kumar, Advocate
               For the Opp. Party   : Mrs. Sadhna Kumar, A.P.P.


4/04.03.2011

Bail application filed by Dhananjay Kumar Mehta @
Abhayajee is moved by Sri Rakesh Kumar, learned counsel for the
petitioner and opposed by Mrs. Sadhna Kumar, learned Additional
PP.

It appears that petitioner implicated in this case on the
basis of confessional statement of Bashishtha Singh @ Bashistha
Kumar Singh. Aforesaid Bashishtha Singh @ Bashistha Kumar Singh
has been granted bail by a Bench of this Court vide order dated
03.02.2011 in B.A. No. 3290 of 2010.

Considering the aforesaid facts and circumstance, and
also taking into account that petitioner is in custody from 24.09.2009, I
direct the court below to enlarge 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 Sessions
Judge, Latehar in connection with Chandwa P.S. Case No. 99 of 2009
corresponding to G.R. No. 526 of 2009 arising out of S.T. No. 126 of
2010.

(Prashant Kumar, J.)

Binit