High Court Jharkhand High Court

Ashok Sahu vs State Of Jharkhand on 2 February, 2011

Jharkhand High Court
Ashok Sahu vs State Of Jharkhand on 2 February, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 B.A. No. 8671 of 2010

                  Ashok Sahu                                 ......       Petitioner
                                               ­Versus­
                  The State of Jharkhand                     ......      Opposite Party
                                                        ­­­­­­
                CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                        ­­­­­­
               For the Petitioner                :  Mr. Bibhash Sinha, Advocate
               For the Opposite Party  :  A.P.P.
                                                 ­­­­­­
    02/02.02.2011

Heard learned counsel for the parties.

The only evidence  against the  petitioner  is recovery of certain 
cartridges. Apart from this, only confession of the co­accused is there 
against the petitioner. These are the admitted facts.

In   view   of   the   aforesaid,   this   Court   considers   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, Lahardaga in connection with 
Jobang P.S. Case No. 5 of 2010 corresponding to G.R. No. 328 of 2010.

  (Bhagwati Prasad,C.J.) 
Biswas/Birendra