IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 1853 of 2011
...
Surendra Mahto ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. S.K. Sahay, Advocate.
For the State : Mr. H.K. Shikarwar, APP.
...
02/18.03.2011
Bail application filed by Surendra Mahto, is moved by Sri S.K.
Sahay, learned counsel for the petitioner and opposed by Sri H.K.
Shikarwar, learned Additional P.P. for the State.
Earlier the bail prayer of petitioner rejected twice. However, it
appears that four witnesses of fact already examined. They have not
supported the case of prosecution.
Considering the aforesaid facts and circumstances, I allow this
application and direct the court below to enlarge the petitioner on
bail on his furnishing bail bond of Rs. 10,000/(Ten Thousand) with
two sureties of the like amount each to the satisfaction of learned
Sessions Judge, Simdega, in connection with Simdega P.S. Case No.
46 of 2008 corresponding to G.R. No. 110 of 2008 (S.T. No. 42 of
2009).
(Prashant Kumar, J.)
sunil/