IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5751 of 2011
...
Suresh Lohra ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Devesh Krishna, Advocate.
For the State : None.
...
05/02.09.2011
Bail application filed by Suresh Lohra, is moved by Sri Devesh
Krishna, learned counsel for the petitioner and nobody appears on
behalf of State.
It appears that earlier on two occasions bail prayer of
petitioner rejected. However, it appears that petitioner is in custody
from 07.07.2009. Impugned order reveals that up till now, only two
witnesses examined and they have not supported the case of
prosecution.
Considering the aforesaid facts and circumstances of the case, I
allow this application and direct 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
Sessions Judge, Garhwa, in connection with Bhandaria P.S. Case No.
33 of 2009 corresponding to G.R. No. 791 of 2009 (S.T. No. 279 of
2009/05 of 2011).
(Prashant Kumar, J.)
sunil/