IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 9386 of 2010
...
Basant Kumar Tiwary ... ... Petitioner
-Versus-
The State of Jharkhand ... ... Opposite Party.
...
CORAM :- HON'BLE THE CHIEF JUSTICE.
For the Petitioner : - Ms. Chanchal Kumar Trivedi, Advocate
For the State : - A.P.P.
...
3/15.02.2011
Heard the parties.
In view of the statement of the prosecutrix made under Section 164
Cr.P.C., wherein no outrage of the modesty or any persuasion on the part of the
petitioner has been alleged, this Court considers it appropriate that the petitioner
abovenamed be enlarged on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Bokaro in connection with Chas (M) P.S Case No. 102 of 2010,
G.R. No. 1403 of 2010.
(Bhagwati Prasad,C.J.)
APK/SI