IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 6149 of 2011
Firoz Khan ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opposite Party
---
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioner : Mr. B.M. Tripathy, Sr.Advocate
For the State : Mr. S.K. Srivastava, A. P. P.
02/16.09.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner is an accused in this case for the
offence registered under Sections 419, 420 of the Indian
Penal Code.
Learned counsel for the petitioner submits that
the petitioner at present is in custody since 02.01.2011.
Considering the facts and circumstances of the
case, and considering the period of custody of the petitioner,
the petitioner, above named, is directed to be released on
bail, on furnishing bail bond of Rs. 10,000/- (Rs. Ten
thousand) with two sureties of like amount each to the
satisfaction of Judicial Magistrate 1st Class, Dhanbad in
connection with Dhanbad P.S. Case No. 41 of 2010
corresponding to G.R. No. 154 of 2010, subject to the
conditions that both the baillors will be his close relative and
local resident having immovable property within the
jurisdiction of the trial Court and the petitioner will remain
physically present before the trial Court at least once in a
month on the date fixed for the trial till the conclusion of the
trial.
(Jaya Roy, J.)
Satayendra