High Court Jharkhand High Court

Jawahir Yadav @ Jawahar Yadav vs State Of Jharkhand on 25 March, 2011

Jharkhand High Court
Jawahir Yadav @ Jawahar Yadav vs State Of Jharkhand on 25 March, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         B.A. No. 2098 of 2011

           Jawahir Yadav @ Jawahar Yadav                  ...     ....Petitioner

                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. Munna Lal Yadav
           For the State:              Mr. J. Mahto , APP

2/25.03.2011

: Bail application filed by petitioner Jawahir Yadav is moved
by Sri. Munna Lal Yadav and opposed by Sri , J. Mahto , learned
Additional P.P.

Earlier bail prayer of petitioner rejected because he has
been named by two witnesses, namely, Manoj Keshri and Bindu Devi.
Both the witnesses examined in the court below but they have not
supported the case of prosecution and declared hostile.

Considering the aforesaid facts and circumstance, 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
the like amount each to the satisfaction of Additional Sessions Judge,
F.T.C.-III, Chatra in connection with Simaria P.S. Case No. 30 of 2006
( G.R. No. 252 of 2006, S.T. No. 186 of 2010).

( Prashant Kumar,J.)

Sharda/-