High Court Jharkhand High Court

Jaleshwar Sharma @ Jalesh Sharma vs State Of Jharkhand on 16 December, 2010

Jharkhand High Court
Jaleshwar Sharma @ Jalesh Sharma vs State Of Jharkhand on 16 December, 2010
                     IN THE HIGH COURT OF JHARKHAND RANCHI
                                B. A. No. 8614 of 2010

                   Jaleshwar Sharma @ Jalesh Sharma ...     ...   Petitioner
                                          Versus
                   The State of Jharkhand            ...    ...   ... Opp. Party

                       CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                     ............

                For the petitioner     : Mr. Anil Kumar, Advocate
                For the State          : Mr. Ravi Prakash, A.P.P.


2 /16.12.2010

Bail application filed by Jaleshwar Sharma @ Jalesh Sharma is
moved by Sri Anil Kumar, counsel for the petitioner and opposed by Sri Ravi
Prakash, Additional P.P.

Earlier bail prayer of the petitioner rejected by this Court.
However, it appears that by now petitioner remained in custody for about five
months.

Thus, considering the nature of offence and period of detention,
I 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 like
amount each to the satisfaction of learned Additional Chief Judicial
Magistrate, Ghatshila in connection with Ghatshila P.S. Case No. 80 of 2010
corresponding to G.R. No. 326 of 2010.

(Prashant Kumar, J.)
R.K./