IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. Revision No. 685 of 2011
Samsuddin Ansari .. ... ... ... ... Petitioner
Versus
The State of Jharkhand .. ... .... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Pankaj Kumar Dubey
For the Opp. Party : Mr. P.K. Appu, APP
2/19.10.2011
This revision is admitted.
Call for the L.C. Record.
Sri P.K. Appu, learned Additional PP appeared on behalf
of the State, thus no notice is required to be issued.
During the pendency of this revision, petitioner, above
named is directed to be released on bail on his furnishing bail bond of
Rs. 10,000/-(Ten thousand) with two sureties of like amount each to
the satisfaction of Shri Rajiv Ranjan, learned Railway Judicial
Magistrate, at Daltonganj in connection with R.P. Case No. 33 of 1995
corresponding to Tr. Case No. 40 of 2007.
(Prashant Kumar, J.)
Binit