4
In the High Court of Jharkhand at Ranchi
B.A. No. 1248 of 2011
Bharat Lal Sirsuwa @ Bharat Lal Shrisewa
@ Pintu .....Petitioner
VERSUS
State of Jharkhand ..............................Opposite Party
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner: Mr.R.S.Majumdar, Sr. Advocate
For the State : A.P.P
3/ 6.6.11
. Heard learned counsel appearing for the petitioner and
learned counsel appearing for the State.
The petitioner is an accused in Chakradharpur (Rail) P.S.
Case no.12 of 2009 registered under Section 394 of the Indian Penal
Code.
Learned counsel appearing for the petitioner submits that
as per the case of the prosecution, two unknown persons committed
offence of robbery but subsequently, this petitioner who was in custody in
connection with another case related to arms act was remanded in this
case without there being any material showing involvement of the
petitioner. However, it is said that three witnesses whose statements
were recorded after two months of the lodgment of the case made
statement that this petitioner was the person who had committed offence
which in the facts and circumstances cannot be believed.
Regard being had to the facts and circumstances of
the case, the above named petitioner is directed to be enlarged on bail
on furnishing bail bond of Rs.10,000/- (Rupees ten thousand) with two
sureties of the like amount each to the satisfaction of Railway
Magistrate, Chakradharpur in Chakradharpur (Rail) P.S case no.12 of
2009 (G.R.No.35 of 2009)
( R. R. Prasad, J.)
ND/