IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8665 of 2010
Anand Kumar Singh @ anand singh ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Ms. Manjula Upadhyay, Advocate
For the Opposite Party : A.P.P.
02/02.02.2011
Heard learned counsel for the parties.
This is a case of free fight. According to the learned counsel for
the petitioner, two accused persons have already been released on bail.
The case of this petitioner is akin to those who have been released on
bail. Learned Public Prosecutor is not able to controvert the facts stated
by the learned counsel for the petitioner.
Under the circumstances, it is considered appropriate to enlarge
the petitioner, above named, on bail on furnishing bail bond of
Rs.10,000/ with two sureties of the like amount each to the
satisfactions of Chief Judicial Magistrate, Palamau at Daltonganj in
connection with Paton P.S. Case No. 58 of 2010 corresponding to G.R.
No. 933 of 2010.
(Bhagwati Prasad,C.J.)
Biswas/Birendra