IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8656 of 2010
Raja alias Ayub Ansari ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Gaurav Priyadarshi, Advocate
For the Opposite Party : A.P.P.
02/22.02.2011
Heard learned counsel for the parties.
The petitioner is charged with an offence under Section 414 of
the Indian Penal Code. A motorcycle is said to have been recovered
from his premises on the basis of the confessional statement of the co
accused. He is behind the bars since 04.10.2010. The case is triable by
the Magistrate.
In view of the aforesaid, this Court considers appropriate to
enlarge the petitioner on bail on furnishing bail bond of Rs.10,000/
with two sureties of the like amount each to the satisfactions of Chief
Judicial Magistrate, Ranchi in connection with Ratu P.S. Case No. 143
of 2010 corresponding to G.R. No. 4321 of 2010.
(Bhagwati Prasad,C.J.)
Birendra/SI