High Court Jharkhand High Court

Sanju Prasad @ Sanju Saw vs State Of Jharkhand on 19 May, 2011

Jharkhand High Court
Sanju Prasad @ Sanju Saw vs State Of Jharkhand on 19 May, 2011
                                          7


             In the High Court of Jharkhand at Ranchi

                    B.A. No. 2552 of 2011

             Sanju Prasad @ Sanju Saw.............Petitioner

                    VERSUS

             State of Jharkhand ...................Opposite Party

             CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioner : Mr.R.K.Singh
             For the State      : A.P.P

      2/ 19.5.11

. Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State.

The petitioner is an accused in Mahuatand P.S. Case no.28

of 2009 registered under Sections 413/414/120(B) of the Indian Penal

Code and under Section 33 of the Indian Forest Act.

Learned counsel appearing for the petitioner submits that

earlier the petitioner was granted anticipatory bail by this court but as the

petitioner could not surrender within the time stipulated therein, the

petitioner who was in custody in connection with other case was

remanded in this case and when the prayer for bail was made, it was

rejected but in the facts and circumstances when the petitioner had been

granted anticipatory bail, the petitioner certainly deserves to be admitted

on regular bail.

Regard being had to the facts and circumstances of

the case, the above named petitioner is directed to be enlarged on bail on

furnishing bail bond of Rs.10,000/- (Rupees ten thousand) with two

sureties of the like amount each to the satisfaction Additional Chief

Judicial Magistrate, Bermo at Tenughat in Mahuatand P.S case no.28

of 2009 (G.R.No.624 of 2009).

( R. R. Prasad, J.)
ND/