High Court Jharkhand High Court

State Of Jharkhand vs Baccha Singh & Ors on 15 April, 2011

Jharkhand High Court
State Of Jharkhand vs Baccha Singh & Ors on 15 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 Acq. Appl. (DB) No.4 of 2011
       The State of Jharkhand........................                   Appellant 

                                         Versus
       1. Baccha Singh
       2. Upendra Singh
       3. Munna Singh @ Sarangdhar Singh  .................. Respondents 
                               ......
       Coram:  Hon'ble Mr. Justice R.K.Merathia
                  Hon'ble Mr. Justice R.R.Prasad
                                         ......
       For the Appellant                          : Mr. Ravi Prakash, APP
       For the Respondents                : ­­­­­­­
                                         ......

5/15.04.2011

Perused the lower court records.

Admit.

Issue bailable warrant of arrest against respondent nos. 1 to 3 on 

furnishing   bail   bonds   of   Rs.   20,000/­   (twenty   thousand)   each   with   two 

sureties   of   the   like   amount   each   to   the   satisfaction   of   the   trial   court 

(Additional   Sessions   Judge,   Fast   Track   Court­V,   Dhanbad)   in   connection 

with Sessions Trial No. 301 of 2002, arising out of Katras (Tetulmari) P.S. 

Case No. 30 of 1999, corresponding to G.R. No. 289 of 1999, subject to the 

conditions that one of the bailers will be their close relative and the other 

should have landed property within the local jurisdiction of the Court. 

    (R.K.Merathia, J)

      (R.R.Prasad, J)
Mukund/­