IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 4172 of 2011
Guddu Singh ... ....Petitioner
Vs.
The State of Jharkhand ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Arwind Kumar
For the Opposite Party: Mr. P.K. Appu ,APP
3/02.08.2011
: Bail application filed by petitioner Guddu Singh is moved
by Sri Arwind Kumar and opposed by Sri, P.K. Appu , learned
Additional P.P.
This is a case under section 414 of the IPC. Petitioner is in
custody from 30.4.2011. The case is triable by a court of 1st Class,
Magistrate.
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 Chief
Judicial Magistrate, Giridih in connection with Dhanwar P.S. Case No.
54 of 2011 ( G.R. No. 737 of 2011).
( Prashant Kumar,J.)
Sharda/-