IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 4047 of 2011
Bhola Uraon @ Bhagat Ji @ Jagadish Ji ....Petitioner
Vs.
The State of Jharkhand ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Anil Kumar
For the Opposite Party: Mr. P.K. Appu ,APP
3/02.08.2011
: Bail application filed by petitioner Bhola Uraon @ Bhagat Ji
@ Jagadish Ji is moved by Sri Anil Kumar and opposed by Sri P.K.
Appu , learned Additional P.P.
Admittedly, petitioner not named in the FIR. Impugned order
reveals that petitioner has been implicated on the basis of confessional
statement of co-accused Sikandar Ram
Considering the aforesaid facts and circumstance, I allow this
application and direct the court below to enlarge the petitioner, above
named, on bail on furnishing bail bond of Rs. 10,000/-(Ten Thousand)
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Palamau at Daltonganj in connection with Sadar
( Satwarwa) P.S. Case No. 99 of 2010 ( G.R. No. 469 of 2010 ).
( Prashant Kumar,J.)
Sharda/-