IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 6862 of 2011
Lochan Sao ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Milan Kumar Dey, Advocate
For the State : Mr. Mukesh Kumar, A.P.P.
4 /23.09.2011 Bail application filed by Lochan Sao is moved by Sri Milan
Kumar Dey, counsel for the petitioner and opposed by Mr. Mukesh
Kumar, Additional P.P.
Earlier bail prayer of petitioner rejected with observation
that he may renew his prayer for bail after examination of seizure list
witnesses. It is submitted that one seizure list witness namely Sarfuddin
Ansari had already been examined and he has not supported the case of
prosecution. It is further submitted that another seizure list witness
namely Chandra Mohan Gupta has died and said information was given
to the trial court by Additional P.P., which appears from order dated
03.06.2011
(Annexure 4). It is submitted that informant has also been
examined, but in court he did not identify this petitioner. Petitioner is in
custody from 09.06.2009.
Considering the aforesaid facts and circumstance, I allow
this bail application and I direct the court below to enlarge petitioner,
above named, on bail on furnishing bail bond of Rs. 10,000/(Ten
thousand) with two sureties of like amount each to the satisfaction of
learned 1st Additional Sessions Judge, Hazaribag in connection with
Barkatha P.S. Case No.31 of 2003 corresponding to G.R. No.736 of 2003
(S.T. No.37 of 2010).
(Prashant Kumar, J.)
R.K.