IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9416 of 2010
Natraj Khalifa @ Shahnawaj Khalifa @ Nawaj Sharif
...........................................Petitioner
Versus
The State of Jharkhand .....................................Opp.Party
CORAM : HON'BLE MR.JUSTICE NARENDRA NATH TIWARI
For the petitioner : Mr.J.S. Tripathy, Advocate
For the State : A.P.P.
----------------
3/24.02.2011
. The petitioner is an accused in the case registered under Sections 366A/
34 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted that the
petitioner has been falsely implicated in this case; as a matter of fact this is a case of
love affair and the girl has given statement under Section 164 Cr.P.C. regarding the
same; there is no allegation constituting offence under Section 376 of I.P.C.; the
petitioner is in custody since 26.6.2010; he is a local permanent resident and there is
no chance of his absconding.
Learned A.P.P. opposed the petitioner’s prayer for bail but after going
through the record he has not disputed the other contentions of learned counsel for the
petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released 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 learned Additional District & Sessions Judge, F.T.C. II, Garhwa in
connection with S.T. No. 224 of 2010 arising out of Ranka P.S. Case No. 20 0f 2010,
corresponding to G.R. No. 349 of 2010.
(Narendra Nath Tiwari,J.)
sudhir/