High Court Jharkhand High Court

Pintu Yadav vs State Of Jharkhand on 24 February, 2011

Jharkhand High Court
Pintu Yadav vs State Of Jharkhand on 24 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               B.A. No. 8096 of 2010

                 Pintu Yadav                                                   .... Petitioner
                                                   Versus
                 State of Jharkhand                                            ..... Opp.Party


                 CORAM:        THE HON'BLE CHIEF JUSTICE


                                                   ------
                      For the Petitioner                    : Mrs.J.Tripathy
                      For the State                         : A.P.P.
                                           .....



 3/ 24.2.2011

Heard learned counsel for the parties.

The learned counsel for the petitioner submitted that there is no
direct circumstantial evidence against the petitioner.

The learned Public Prosecutor is not in a position to dispute the
aforesaid proposition. However, he says that the petitioner was responsible
for pressurizing the deceased . That cannot be considered to be a factor
where the petitioner can be held responsible for the crime in question. Two
accused persons , who are similarly situated, have already been granted
bail by this Court.

In that view of the matter, the petitioner is also entitled to be
enlarged on bail. Accordingly, it is ordered that the petitioner (Pintu Yadav)
shall be enlarged on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction of
learned Chief Judicial Magistrate, Dhanbad in connection with Dhanbad
(Saraidhela) PS Case No. 841 of 2009 (G.R.No.3259 of 2009 ), subject to the
condition that he will report to the concerned police station once in a
month, failing which his bail bond shall be liable to be cancelled.

( Bhagwati Prasad,C.J.)