High Court Jharkhand High Court

Navneet Prakash Shukla @ Chhotu … vs State Of Jharkhand on 3 February, 2011

Jharkhand High Court
Navneet Prakash Shukla @ Chhotu … vs State Of Jharkhand on 3 February, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            B.A. No. 9181 of 2010

        Navneet Prakash Shukla alias Chhotu Shukla
        @ Chhotuwa @ Chhotu @ Chhotwa ....... .................. ... Petitioner
                                  -- Versus --
         The State of Jharkhand ....... ...................         ... Opp. Party
                                ---------
         CORAM: HON'BLE THE CHIEF JUSTICE

                                   ---------
         For the Petitioner :      Mr. J. Mazumdar
         For the State      :      A.P.P
                                   ---------

02/ 03.02.2011

Heard learned counsel for the parties.

The argument of the learned counsel for the petitioner is that while
there was cross firing in between the police and miscreants, it was observed that
the petitioner was fleeing away from the place of occurrence. Therefore, he has
been suspected to have involved in this case.

Learned Public Prosecutor has not brought any other evidence
against the petitioner.

In view of the aforesaid, it is considered appropriate to enlarge the
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
Chief Judicial Magistrate, Palamau at Daltonganj in connection with Sadar Town
P.S. Case No. 481 of 2008, corresponding to G.R. No. 2154 of 2008.

(Bhagwati Prasad, C.J.)

SI/Alankar