High Court Jharkhand High Court

Lochan Sao vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Lochan Sao vs State Of Jharkhand on 23 September, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                B. A. No. 6862 of 2011

                   Lochan Sao                                    ...    ...     Petitioner
                                         Versus
                   The State of Jharkhand                        ...    ...    ... Opp. Party

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

                For the petitioner        : Mr. Milan Kumar Dey, Advocate
                For the State             : Mr. Mukesh Kumar, A.P.P.


4 /23.09.2011                  Bail application filed by Lochan Sao is moved by Sri Milan 
                Kumar   Dey,   counsel   for   the   petitioner   and   opposed   by   Mr.   Mukesh 
                Kumar, Additional P.P.
                               Earlier   bail   prayer   of   petitioner   rejected   with   observation 
                that he may renew his prayer for bail after examination of seizure list 
                witnesses.  It is submitted that one seizure list witness namely Sarfuddin 
                Ansari had already been examined and he has not supported the case of 
                prosecution.     It   is   further   submitted   that   another   seizure   list   witness 
                namely Chandra Mohan Gupta has died and said information was given 
                to   the   trial   court   by   Additional   P.P.,   which   appears   from   order   dated 
                03.06.2011

 (Annexure 4).   It is submitted that informant has also been 
examined, but in court he did not identify this petitioner.  Petitioner is in 
custody from 09.06.2009.

Considering   the   aforesaid   facts   and   circumstance,   I   allow 
this bail application and I direct the court below to enlarge petitioner, 
above   named,   on   bail   on   furnishing   bail   bond   of   Rs.   10,000/­(Ten 
thousand) with two sureties of like amount each to the satisfaction of 
learned   1st  Additional   Sessions   Judge,   Hazaribag   in   connection   with 
Barkatha P.S. Case No.31 of 2003 corresponding to G.R. No.736 of 2003 
(S.T. No.37 of 2010).

(Prashant Kumar, J.)
R.K.