High Court Jharkhand High Court

Pradeep Kumar Tiwari vs State Of Jharkhand on 21 September, 2011

Jharkhand High Court
Pradeep Kumar Tiwari vs State Of Jharkhand on 21 September, 2011
                  IN THE HIGH COURT OF JHARKHAND, RANCHI
                             Cr. Rev. No. 648 of 2011

                Pradeep Kumar Tiwari       ...     ...         ...    ...     Petitioner
                                          Versus
                The State of Jharkhand           ....        ...    Opposite party

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

                For the Petitioner           : Mr. Mahesh Tewari, Advocate
                For the State                : Ms. Anita Sinha, A.P.P.
                                             -----
2 /21.09.2011

Let this application be heard.

Call for the lower court records.

During the pendency of this revision, petitioner, above named,
shall be enlarged on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction
of learned Railway Judicial Magistrate, Daltonganj in connection with
R.P. Case No.33 of 1995 (T.R. No.40 of 2007).

(Prashant Kumar, J.)

R.K.