High Court Jharkhand High Court

Merun Bibi vs State Of Jharkhand on 12 August, 2011

Jharkhand High Court
Merun Bibi vs State Of Jharkhand on 12 August, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                            B. A. No. 5828 of 2011

               Mairun Bibi @ Mehrun Bibi...     ...    ...   Petitioner
                                      Versus
               The State of Jharkhand ... ...   ... Opp. Party

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

               For the Petitioner   : Mr. Arvind Kumar Choudhary
               For the Opp. Party   : Mr. Shekhar Sinha, A.P.P.


2/12.08.2011

Bail application filed by petitioner Mairun Bibi @ Mehrun
Bibi is moved by Sri Arvind Kumar Choudhary, learned counsel for the
petitioner and opposed by Sri Shekhar Sinha, learned Additional PP.

Earlier bail prayer of petitioner rejected after considering
the allegation made in the first information report. However Annexure-3
shows that informant has been declared hostile by the prosecution, as
she has not supported the case of prosecution.

Considering the aforesaid facts and circumstance, I direct
the court below to enlarge petitioner, above named, on bail on his
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, Deoghar in connection with Sarath P.S. Case No. 139 of 2009
corresponding to G.R. No. 597 of 2009 arising out of S.C. No. 211 of
2010.

(Prashant Kumar, J.)

Binit