High Court Jharkhand High Court

Raj Kumar Singh vs State Of Jharkhand on 7 January, 2011

Jharkhand High Court
Raj Kumar Singh vs State Of Jharkhand on 7 January, 2011
                      IN THE HIGH COURT OF JHARKHAND RANCHI
                                 B. A. No. 2131 of 2010

                    Raj Kumar Singh                           ...   ...    Petitioner
                                          Versus
                    The State of Jharkhand             ...   ...    ... Opp. Party

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

                 For the petitioner      : Mr. A.K. Chaturvedi, Advocate
                 For the State           : Mrs. Sadhna Kumar, A.P.P.


12 /07.01.2011

Bail application filed by Raj Kumar Singh is moved by Sri A.K.
Chaturvedi, counsel for the petitioner and opposed by Mrs. Sadhna Kumar,
Additional P.P.

Admittedly, petitioner is not named in the First Information
Report. From perusal of case diary, it appears that he has been implicated
in this case merely on suspicion because he was found roaming near the
place of occurrence along with the other co-accused. No specific overt act
alleged against the petitioner. It further appears that petitioner is in custody
from 4th August 2007.

Considering the aforesaid facts and circumstance, I 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 like amount each to
the satisfaction of learned Additional Judicial Commissioner, F.T.C., Khunti
in connection with Karra P.S. Case No. 27 of 2007 corresponding to G.R.
No. 278 of 2007 (S.T. No.190 of 2008).

(Prashant Kumar, J.)
R.K./