IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 492 of 2011
Barju Pattar @ Barjo Pattar ... ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : M/s A.K. Sahani, Ajit Kumar
For the Opp. Party : Mr. S.K. Srivastava, A.P.P.
2/28.01.2011
Bail application filed by Barju Pattar @ Barjo Pattar is
moved by Sri A.K. Sahani learned counsel for the petitioner and
opposed by Sri S.K. Srivastava learned Additional PP.
Earlier bail prayer of petitioner rejected, because two
witnesses namely Rekha Kumari and Sugi Devi named him in their
statement before police. However aforesaid witnesses already
examined in the court below as P.W.-3 and P.W-4., but they did not
support prosecution case.
Considering the aforesaid facts and circumstance, I direct
the court below to enlarge the petitioner, above named, on bail on his
furnishing bail bond of Rs. 10,000/-(Ten thousand) with two sureties of
like amount each to the satisfaction of learned Additional Judicial
Commissioner F.T.C-VI Ranchi in connection with Bundu P.S. Case
No. 105 of 2008 corresponding to S.T. No. 302 of 2010.
(Prashant Kumar, J.)
Binit