IN THE HIGH COURT OF JHARKHAND RANCHI
B.A. No. 7396 of 2011
Binod Das @ Binod Ram ... ... ... Petitioner
Versus
The State of Jharkhand Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Atanu Banerjee Advocate
For the Opp. Party : Mr. Shekhar Sinha, APP
2/21.10.2011
Bail application filed by Binod Das @ Binod Ram is moved
by Sri Atanu Banerjee, learned counsel for petitioner and opposed by
Sri Shekhar Sinha, learned Additional PP.
This is a case of misuse of bail. Petitioner is already in
custody from 2.9.2011.
Under the said circumstance, I allow this application and
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 Sri S.K. Singh,
learned Judicial Magistrate, 1st Class, Bokaro in connection with C.P.
Case No. 434 of 2006 subject to the condition that petitioner shall
remain present in the court below on each and every date fixed in this
case.
(Prashant Kumar, J.)
Binit