IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9198 of 2010
Gudu Paswan ....... .................. ... Petitioner
-- Versus --
The State of Jharkhand ....... ................... ... Opp. Party
---------
CORAM: HON'BLE THE CHIEF JUSTICE
---------
For the Petitioner : Mr. Arvind Kumar Mehta
For the State : A.P.P
---------
02/ 03.02.2011
Heard learned counsel for the parties.
Learned counsel for the petitioner submits that the similarly situated
co-accused has been granted bail in B.A. No. 7609 of 2010 dated 5.10.2010.
Learned Public Prosecutor is not in a position to controvert the
arguments advanced by the learned counsel for the petitioner.
In view of the aforesaid, it is considered appropriate to enlarge the
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, Palamau in connection with Patan P.S. Case No. 84 of
2010, corresponding to G.R. No. 1329 of 2010.
(Bhagwati Prasad, C.J.)
SI/Alankar