IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 3478 of 2011
Ashok Kumar Das @ Ashoke Das ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Indrajit Sinha, Advocate
For the State : Mr. Shekhar Sinha, A.P.P.
3 /01.08.2011
Bail application filed by Ashok Kumar Das @ Ashoke Das is
moved by Sri Indrajit Sinha, counsel for the petitioner and opposed by Mr.
Shekhar Sinha, Additional P.P.
Petitioner is in custody from 24.12.2010. Case is under
Sections 406, 408, 420, 467, 468, 471, 504 and 120B of the Indian Penal
Code. All the offences are triable by court of 1st Class Magistrate.
Considering the aforesaid facts and circumstance, 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 Chief
Judicial Magistrate, Jamshedpur in connection with Sitaramdera P.S. Case
No.125 of 2010 corresponding to G.R. No.3005 of 2010.
(Prashant Kumar, J.)
R.K.