IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 1417 of 2011
...
Hopna Soren ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mrs. Vandana Singh, Advocate.
For the State : Mr. T. Kabiraj, APP.
...
02/04.03.2011
Bail application filed by Hopna Soren, is moved by Smt
Vandana Singh, learned counsel for the petitioner and opposed by Sri
T. Kabiraj, learned Additional P.P. for the State.
Earlier bail prayer of petitioner rejected with liberty to renew
his prayer for bail after six months. It appears from the impugned
order that charge framed against the petitioner on 19.02.2010, but
up till now no witness examined. Petitioner is in custody from
12.10.2009.
Considering the period of detention, I allow this application
and direct the 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 learned
Additional District and Sessions Judge, Godda, in connection with
Boarijore P.S. Case No. 137 of 2007 corresponding to G.R. No. 1147
of 2007 (S.C. No. 233 of 2010).
(Prashant Kumar, J.)
sunil/