High Court Jharkhand High Court

Rekha Yadav vs State Of Jharkhand on 16 December, 2010

Jharkhand High Court
Rekha Yadav vs State Of Jharkhand on 16 December, 2010
                     IN THE HIGH COURT OF JHARKHAND RANCHI
                                B. A. No. 6708 of 2010

                   Rekha Yadav                        ...    ...   Petitioner
                                         Versus
                   The State of Jharkhand             ...   ...    ... Opp. Party

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

                For the petitioner      : Mr. Surendra Prasad Sinha, Advocate
                For the State           : Mr. S.K. Srivastava, A.P.P.


4 /16.12.2010

Bail application filed by Rekha Yadav is moved by Sri Surendra
Prasad Sinha, counsel for the petitioner and opposed by Sri S.K. Srivastava,
Additional P.P.

It appears that earlier bail prayer of petitioner rejected vide
order dated 16.03.2010 in B.A. No.7295 of 2009.

In the present bail application, the status report regarding the
trial had been called for, which has been received and kept at Flag ‘X’. From
perusal of the same, I find that the case is still not committed to the court of
Sessions. Petitioner is in custody from 13.02.2009.

Considering the aforesaid facts and circumstance, especially
taking into account the period of detention, I direct the court below 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
Hariharganj P.S. Case No. 121 of 2008 corresponding to G.R. No. 1922 of
2008.

(Prashant Kumar, J.)
R.K./