High Court Jharkhand High Court

Kanhaiya Jha vs State Of Jharkhand on 18 February, 2011

Jharkhand High Court
Kanhaiya Jha vs State Of Jharkhand on 18 February, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI


                  B.A. No. 457 of 2011
      Kanhaiya Jha                    ... .. ...   Petitioner(s)
                              Versus
      The State of Jharkhand          .. ... ...   Opp. Party
                              ...........

CORAM :HON’BLE MR. JUSTICE R. R. PRASAD
………

For the Petitioner : M/s Samir Kr. Lall, Adv.

      For the State             :     A.P.P.
                              ..........


02 /18.02. 2011. Heard learned counsel appearing for the petitioner and
learned A.P.P. for the State.

The petitioner is an accused in a case instituted under
Sections 395 of the Indian Penal Code.

Learned counsel appearing for the petitioner submits that
earlier prayer for bail of this petitioner was rejected, but while rejecting
the prayer for bail, liberty was granted to the petitioner to renew his
prayer for bail after remaining in custody for one year and now the
petitioner has remained in custody for more than one year.

Regard being had to the facts and circumstances of the case,
the above-named petitioner is directed to be released on bail on
furnishing bail bond of Rs.10,000/- (Ten Thousand) with two sureties of
the like amount each to the satisfaction of the learned 1st Addl. Sessions
Judge, Jamshedpur, in connection with S.T. Case No. 298 of 2010.

(R. R. Prasad, J.)
Sandeep/