High Court Jharkhand High Court

Sanjay Kumar vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Sanjay Kumar vs State Of Jharkhand on 23 September, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No. 2589 of 2011
                  Sanjay Kumar                      ...  ... ...   Petitioner
                                         Versus
                  The State of Jharkhand       ...  ...  ... Opposite Party
                              ---
                  CORAM       : HON'BLE MRS. JUSTICE JAYA ROY

                          For the Petitioner      : M/s Mrinal Kanti Roy, Advocate
                          For the State           : Mrs. Lily Sahay, A. P. P.


03/23.09.2011

Heard learned counsel for the petitioner and learned
counsel for the State.

The petitioner is apprehending his arrest in connection
with the case registered under Section 379 of the Indian Penal
Code.

Learned counsel for the petitioner submits that one
mobile phone has been recovered from his brother-in-law which is
theft article and the said brother-in-law has stated about the
petitioner that he has got this mobile from the petitioner. It is
contended that there is family dispute between the brother-in-law
of the petitioner and petitioner, therefore, petitioner has been
implicated in this case. It is also contended that the petitioner is a
police constable and he is in service of G.R.P. at Dhanbad. It is
also submitted that the informant is also a police constable who is
residing in the same barack.

Considering the facts and circumstances of the case,
the petitioner, above named, is directed to surrender in the court
below within a period of one month from the date of this order i.e.
23.09.2011 and in the event of his surrender, the trial Court is
directed to release him on bail, on furnishing bail bond of Rs.
10,000/- (Rs. Ten thousand) with two sureties of like amount each
to the satisfaction of Chief Judicial Magistrate, Dhanbad in
connection with Dhanbad P.S. Case No. 850 of 2010
corresponding to G.R. No. 3239 of 2010, subject to the condition
that one of the bailors will be his close relative and another will be
of local resident having immovable property within the jurisdiction
of the trial court and also subject to the conditions laid down
under Section 438(2) of the Cr.P.C.

(Jaya Roy, J.)

Satayendra