IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 6018 of 2011
Binod Prasad ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. C.S. Prasad, Advocate
For the State : Ms. Anita Sinha, A.P.P.
2 /23.09.2011 Bail application filed by Binod Prasad is moved by Sri C.S.
Prasad, counsel for the petitioner and opposed by Ms. Anita Sinha,
Additional P.P.
Earlier bail prayer of petitioner rejected. However, it appears
that this is a case of circumstantial evidence and petitioner is in custody
from 24.12.2009. It further appears that uptill now no witness examined
on behalf of prosecution.
Considering the period of detention, I allow this bail
application and I direct the court below to enlarge petitioner, above
named, on bail on furnishing bail bond of Rs. 10,000/(Ten thousand)
with two sureties of like amount each to the satisfaction of learned A.J.C.
XVIII, Ranchi in connection with Dhurwa P.S. Case No.231 of 2009
corresponding to G.R. No.5246 of 2009 (S.T. No.425 of 2010).
(Prashant Kumar, J.)
R.K.