High Court Jharkhand High Court

Kala Choudhary vs State Of Jharkhand on 2 August, 2011

Jharkhand High Court
Kala Choudhary vs State Of Jharkhand on 2 August, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                             B. A. No. 4601 of 2011

               Kala Choudhary @ K.L. Choudhary.. ...         ...       ..   Petitioner
                                      Versus
               The State of Jharkhand ... ... ... ...        ...            Opp. Party

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

               For the Petitioner   : Mr. M.K. Dey, Sr. Advocate
                                      Mr. C. Mukherjee,
               For the Opp. Party   : Mr. A.K. Prasad, A.P.P.


5/02.08.2011

Bail application filed by petitioner Kala Choudhary @ K.L.
Choudhary is moved by Sri M.K. Dey, learned senior counsel for the
petitioner and opposed by Sri A.K. Prasad, learned Additional PP.

This is a case under Sections 414/468/471/120-B of the
Indian Penal Code. All the offences are triable by a Court of 1st Class
Magistrate. Petitioner is in custody from 19.11.2010.

Considering the aforesaid facts and circumstance, I direct
the court below to enlarge petitioner, above named, on bail on his
furnishing bail bond of Rs. 10,000/-(Ten thousand) with two sureties of
like amount each to the satisfaction of Sri B.B. Singh, learned Judicial
Magistrate, 1st Class, Jamshedpur in connection with Mango(Ulidih)
P.S. Case No. 375 of 2010 corresponding to G.R. No. 2349 of 2010.

(Prashant Kumar, J.)

Binit