Jharkhand High Court
Sripati Pradhan vs State Of Jharkhand on 11 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 266 of 2011
...
Sripati Pradhan ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Ananda Sen, Advocate.
For the State : Mr. A.B. Mahto, A.P.P.
...
03/11.02.2011
Bail application filed by Sripati Pradhan, is moved by Sri
Ananda Sen, learned counsel for the petitioner and opposed by Sri
A.B. Mahto, learned counsel for the State.
I find no fresh ground to reconsider the bail prayer of
petitioner. Accordingly, the same is rejected.
(Prashant Kumar, J.)
sunil/