High Court Jharkhand High Court

Barun Kumar vs State Of Jharkhand on 11 March, 2011

Jharkhand High Court
Barun Kumar vs State Of Jharkhand on 11 March, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI

                               B. A. No. 1689 of 2011

               Barun Kumar ...      ...   ...    Petitioner
                                      Versus
               The State of Jharkhand ... ...    ... Opp. Party

                  CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                 ............

               For the Petitioner   : Mr. Afaque Ahmad, Advocate
               For the Opp. Party   : Mr. Shekhar Sinha, A.P.P.


2/11.03.2011

Bail application filed by Barun Kumar is moved by Sri
Afaque Ahmad, learned counsel for the petitioner and opposed by Sri
Shekhar Sinha, learned Additional PP.

Earlier bail prayer of petitioner rejected taking into account
that there are strong circumstances against him. It appears that three
witnesses earlier examined by the court below have been turned
hostile as they have not supported the case of prosecution. Informant
has also been examined on 3.3.2011. The certified copy of said
deposition produced. From perusal of same, it appears that though
informant supported the case of prosecution in his examination-in-
chief, but in the cross examination, he disowned his earlier statement
as well as fardbeyan and said that he is hearsay on the point of
occurrence. Petitioner is in custody from 27.01.2010.

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 Sessions
Judge, F.T.C.-VII, Hazaribag in connection with Patratu (Bhurkunda)
P.S. Case No. 23 of 2010 corresponding to G.R. No. 241 of 2010
arising out of S.T. No. 284 of 2010.

(Prashant Kumar, J.)

Binit