IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5711 of 2011
...
Gula Singh ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Mohit Prakash, Advocate.
For the State : Mr. P.K. Sahay, A.P.P.
...
02/02.09.2011
Bail application filed by Gula Singh, is moved by Sri Mohit
Prakash, learned counsel for the petitioner and Sri P.K. Sahay,
learned Additional P.P. for the State.
It appears that earlier the bail prayer of petitioner rejected
along with other coaccused namely Tempo Singh, Prakash Singh,
Kandu Singh, Gula Singh and Hojo Singh @ Jagdish Singh. It appears
that later on coaccused Tempo Singh and Prakash Singh have been
granted bail by this Court vide order dated 24.06.2011 in B.A. No.
1816 of 2011 with B.A. No. 2759 of 2011.
Considering the aforesaid facts and circumstances of the case, I
allow this application and direct court below to enlarge the petitioner
on bail on his furnishing bail bond of Rs. 10,000/(Ten Thousand)
with two sureties of the like amount each to the satisfaction of
Additional Sessions Judge, F.T.C.I, Gumla or its Successor Court, in
connection with Palkot P.S. Case No. 69 of 2008 corresponding to
G.R. No. 887 of 2008 (S.T. No. 69 of 2009).
(Prashant Kumar, J.)
sunil/