Jharkhand High Court
Pradeep Kumar Tiwari vs State Of Jharkhand on 21 September, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Rev. No. 648 of 2011
Pradeep Kumar Tiwari ... ... ... ... Petitioner
Versus
The State of Jharkhand .... ... Opposite party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
-------
For the Petitioner : Mr. Mahesh Tewari, Advocate
For the State : Ms. Anita Sinha, A.P.P.
-----
2 /21.09.2011
Let this application be heard.
Call for the lower court records.
During the pendency of this revision, petitioner, above named,
shall be enlarged on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction
of learned Railway Judicial Magistrate, Daltonganj in connection with
R.P. Case No.33 of 1995 (T.R. No.40 of 2007).
(Prashant Kumar, J.)
R.K.