IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9737 of 2010
...
Rahul Singh ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Sameer Saurabh, Advocate.
For the State : Mr. R.C.P. Sah, APP.
...
02/07.01.2011
Bail application filed by Rahul Singh, is moved by Sri Sameer
Saurabh, learned counsel for the petitioner and opposed by Sri R.C.P.
Sah, learned Additional P.P. for the State.
Earlier the bail prayer of petitioner rejected. However, it is
submitted that though charge has been framed against the petitioner,
but up till now no witness examined. Petitioner is in custody from
10.10.2009.
Considering the period of detention, I direct the court below
to enlarge the petitioner on bail on his furnishing bail bond of Rs.
10,000/(Ten Thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge, F.T.C.III, Dhanbad, in
connection with Katras P.S. Case No. 258 of 2009 corresponding to
G.R. No. 3017 of 2009 (S.T. No. 104 of 2010).
(Prashant Kumar, J.)
sunil/