IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3115 of 2011
Vikash Jee @ Amit Yadav @ Alok Jee... ....Petitioner
Vs.
The State of Jharkhand ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. A.K. Chaturvedi
For the Opposite Party: Mr. A.K. Sinha ,APP
5/02.08.2011
: Bail application filed by petitioner Vikash Jee @ Amit
Yadav @ Alok Jee is moved by Sri A.K. Chaturvedi and opposed by Sri,
A.K. Sinha, learned Additional P.P.
Admittedly, petitioner is not named in the FIR. Impugned order
reveals that petitioner implicated in this case on the basis of
confessional statement of co-accused Manoj Kumar Yadav.
Considering the aforesaid facts and circumstance, I allow this
application and direct the court below to enlarge the petitioner, above
named, on bail on furnishing bail bond of Rs. 10,000/-(Ten Thousand)
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Latehar in connection with Latehar P.S. Case No.
157 of 2009 ( G.R. No. 639 of 2009).
( Prashant Kumar,J.)
Sharda/-