High Court Jharkhand High Court

Brahamdeo Yadav vs State Of Jharkhand on 28 January, 2011

Jharkhand High Court
Brahamdeo Yadav vs State Of Jharkhand on 28 January, 2011
           IN THE HIGH COURT OF JHARKHAND RANCHI
                               B. A. No. 474 of 2011

               Brahamdeo Yadav ...        ...   ...    ...   Petitioner
                                      Versus
               The State of Jharkhand ... ...   ... Opp. Party

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

               For the Petitioner   : Mr. S.K. Upadhyay, Advocate
               For the Opp. Party   : Mr. S. Maji, A.P.P.


2/28.01.2011

Bail application filed by Brahamdeo Yadav is moved by Sri
S.K. Upadhyay learned counsel for the petitioner and opposed by Sri
S. Maji learned Additional PP.

Earlier bail prayer of petitioner rejected after considering
the allegation made in the first information report. It appears that
informant already examined as P.W.-1, but he did not support
prosecution case.

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 Sri C. Tanti, learned A.D.J.1st
Latehar in connection with Balumath P.S. Case No. 63 of 2007
corresponding to G.R. No. 474 of 2007 arising out of S.T. No. 156 of
2010.

(Prashant Kumar, J.)

Binit