High Court Jharkhand High Court

Binod Prasad vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Binod Prasad vs State Of Jharkhand on 23 September, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                B. A. No. 6018 of 2011

                   Binod Prasad                                 ...    ...    Petitioner
                                         Versus
                   The State of Jharkhand                       ...    ...    ... Opp. Party

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

     For the petitioner  : Mr. C.S. Prasad, Advocate
     For the State : Ms. Anita Sinha, A.P.P.

2 /23.09.2011 Bail application filed by Binod Prasad is moved by Sri C.S. 

Prasad,   counsel   for   the   petitioner   and   opposed   by   Ms.   Anita   Sinha, 
Additional P.P.

Earlier bail prayer of petitioner rejected.  However, it appears 
that this is a case of circumstantial evidence and petitioner is in custody 
from 24.12.2009.  It further appears that uptill now no witness examined 
on behalf of prosecution. 

Considering   the   period   of   detention,   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 A.J.C. 
XVIII,   Ranchi   in   connection   with   Dhurwa   P.S.   Case   No.231   of   2009 
corresponding to G.R. No.5246 of 2009 (S.T. No.425 of 2010).

(Prashant Kumar, J.)
R.K.