High Court Jharkhand High Court

Krishna Yadav vs State Of Jharkhand on 2 August, 2011

Jharkhand High Court
Krishna Yadav vs State Of Jharkhand on 2 August, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         B.A. No. 4081 of 2011

            Krishna Yadav                   ...    ....Petitioner

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

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:        Mr. Kripa Shankar Nanda
           For the Opposite Party:    Md. Hatim ,APP

3/02.08.2011

: Bail application filed by petitioner Krishna Yadav is moved
by Sri Kripa Shankar Nanda and opposed by Md. Hatim, learned
Additional P.P.

Admittedly, petitioner not named in the FIR. However, impugned
order reveals that petitioner apprehended in this case on the basis of
confessional statement made by him in another case before police. It
is submitted that save and except the aforesaid confession made
before the police, there is no other legal evidence against the
petitioner.

Considering the aforesaid facts and circumstance, I allow this
application and 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 Chief
Judicial Magistrate, Chatra in connection with Piparwar P.S. Case No.
29 of 2010 ( G.R. No. 402 of 2010).

( Prashant Kumar,J.)

Sharda/-