IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8678 of 2010
Ram Prakash Singh ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Deepak Kumar, Advocate
For the Opposite Party : A.P.P.
02/02.02.2011
Heard learned counsel for the parties.
The facts of the case show that this is a case where money
transaction is the predominant factor. This appears to be more civil in
nature than of the criminal nature.
In view of the aforesaid, this Court considers appropriate to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs.10,000/ with two sureties of the like amount each to the
satisfactions of Judicial Magistrate, 1st Class, Dhanbad in connection
with C.P. Case No. 1567 of 2007.
(Bhagwati Prasad,C.J.)
Biswas/Birendra