IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 828 of 2011
Dhananjay Kumar Mehta @ Abhayajee... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Rakesh Kumar, Advocate
For the Opp. Party : Mrs. Sadhna Kumar, A.P.P.
4/04.03.2011
Bail application filed by Dhananjay Kumar Mehta @
Abhayajee is moved by Sri Rakesh Kumar, learned counsel for the
petitioner and opposed by Mrs. Sadhna Kumar, learned Additional
PP.
It appears that petitioner implicated in this case on the
basis of confessional statement of Bashishtha Singh @ Bashistha
Kumar Singh. Aforesaid Bashishtha Singh @ Bashistha Kumar Singh
has been granted bail by a Bench of this Court vide order dated
03.02.2011 in B.A. No. 3290 of 2010.
Considering the aforesaid facts and circumstance, and
also taking into account that petitioner is in custody from 24.09.2009, I
direct the court below to enlarge 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 learned Sessions
Judge, Latehar in connection with Chandwa P.S. Case No. 99 of 2009
corresponding to G.R. No. 526 of 2009 arising out of S.T. No. 126 of
2010.
(Prashant Kumar, J.)
Binit