IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 3479 of 2011
Dhananjay Pradhan @ Dhananjay Kumar Pradhan... ...Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Prakash Kumar, Advocate
For the State : Mr. S.N. Rajgarhia, A.P.P.
3 /01.08.2011
Bail application filed by Dhananjay Pradhan @ Dhananjay
Kumar Pradhan is moved by Mr. Prakash Kumar, counsel for the
petitioner and opposed by Mr. S.N. Rajgarhia, Additional P.P.
Petitioner is in custody from 29.01.2011. Case is under
Section 387 of the Indian Penal Code. This offence is triable by court of
1st Class Magistrate.
Considering the aforesaid facts and circumstance, 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 Chief
Judicial Magistrate, Ranchi in connection with Doranda (Argora) P.S.
Case No.476 of 2010 corresponding to G.R. No.5368 of 2010.
(Prashant Kumar, J.)
R.K.