IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 1898 of 2011
Faguwa Oraon ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Anil Kumar Prasad
For the State: Mr. V.S. Jha
4/15.04.2011
: Bail application filed by petitioner Faguwa Oraon is
moved by Sri. Anil Kumar Prasad and opposed by Sri. V.S. Jha, learned
Additional P.P.
It appears that co-accused Sunil Oraon against whom there is
similar allegation, has been granted bail by a bench of this Court vide
order dated 18.3.2011 in B.A. No. 2073 of 2011.
Considering the aforesaid facts and circumstance, I allow this
application and 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 the like amount each to the satisfaction
of Additional Judicial Commissioner, Fast Track Court -X, Ranchi in
connection with Chanho P.S. Case No. 47 of 2009 ( G.R. No. 3056 of
2009, S.T. No. 830 of 2009).
( Prashant Kumar,J.)
Sharda/-