IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6509 of 2010
Kameshwar Prajapati @ Kamlesh Prajapati ...... Petitioner
-Versus-
The State of Jharkhand . ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Rishi Pallava, Advocate.
For the State : A.P.P.
------
8/21.02.2011
: The petitioner is an accused in the case registered under Section
302/120B of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case only on
suspicion; there is no such quarrel, as alleged; co-accused Kishori
Prajapati, with almost similar allegation, has been granted bail by this
Court in B.A. No.6053 of 2010.
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Chief Judicial
Magistrate, Chatra in connection with Chatra Sadar P.S. Case No.183 of
2009, corresponding to G.R. No.759 of 2009.
(Narendra Nath Tiwari, J.)
Shamim/