High Court Jharkhand High Court

Md. Naushad vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Md. Naushad vs State Of Jharkhand on 1 July, 2011
                         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   B. A. No. 3626 of 2011

                   Md. Naushad                               ...    ...    Petitioner
                                              Versus
                   The State of Jharkhand              ...   ...    ... Opp. Party

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

                For the petitioner        : Mr. Navin Kumar Singh, Advocate
                For the State             : Mr. Shekhar Sinha, A.P.P.
                For the Informant         : Mr. D.K. Chakraverty, Advocate


2 /01.07.2011

It appears that petitioner is in custody from 03.02.2010 and by now
four witnesses had already been examined, but they have not named this
petitioner. However, it appears that earlier bail application of petitioner
dismissed because he was alleged to be identified by informant. Informant has
not been examined as yet.

Sri D.K. Chakraverty appearing for the informant submits that
though informant filed her ‘Haziri’ in the court below, but she has not been
examined.

Under the said circumstance, informant is directed to remain
physically present on the next date fixed by court below and on that day, the
court below is directed to examine her.

Let this bail application be put up after examination of informant.
Let this order be communicated to the court below through FAX at
the cost of petitioner.

(Prashant Kumar, J.)
R.K.