High Court Jharkhand High Court

Faguwa Oraon vs State Of Jharkhand on 15 April, 2011

Jharkhand High Court
Faguwa Oraon vs State Of Jharkhand on 15 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         B.A. No. 1898 of 2011

           Faguwa Oraon                       ...    ....Petitioner

                              Vs.
           The State of Jharkhand ... ....    ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:          Mr. Anil Kumar Prasad
           For the State:               Mr. V.S. Jha

4/15.04.2011

: Bail application filed by petitioner Faguwa Oraon is
moved by Sri. Anil Kumar Prasad and opposed by Sri. V.S. Jha, learned
Additional P.P.

It appears that co-accused Sunil Oraon against whom there is
similar allegation, has been granted bail by a bench of this Court vide
order dated 18.3.2011 in B.A. No. 2073 of 2011.

Considering the aforesaid facts and circumstance, I allow this
application and direct the court below to enlarge the petitioner,
above named, on bail on furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like amount each to the satisfaction
of Additional Judicial Commissioner, Fast Track Court -X, Ranchi in
connection with Chanho P.S. Case No. 47 of 2009 ( G.R. No. 3056 of
2009, S.T. No. 830 of 2009).

( Prashant Kumar,J.)

Sharda/-