High Court Jharkhand High Court

Santosh Thakur vs State Of Jharkhand on 28 February, 2011

Jharkhand High Court
Santosh Thakur vs State Of Jharkhand on 28 February, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.567 of 2011

            Santosh Thakur                                   .... Petitioner
                                      Versus
            The State of Jharkhand                             ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Md. Z. Ahmad, Advocate
            For the O.P.             : APP
                                  -----

 2/28.02.2011

The petitioner is an accused in the case registered for the offence under
section 414 of the Indian Penal Code.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; he is a Auto driver; there is no theft report of the
articles; he is in custody since November,2010 without any cogent basis;
petitioner is a local permanent resident; there is no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner and submitted
that from the possession of the petitioner, incriminating articles were recovered.
However 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 above
named petitioner is directed to be released 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
Jorapokhar P.S. case no.277 of 2010, corresponding to G.R. no.3739 of 2010.

( Narendra Nath Tiwari, J.)
s.b.