IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9372 of 2010
Parmeshwar Sao ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Atanu Banerjee
For the Opposite Party : A.P.P.
02/15.02.2011
Heard learned counsel for the parties.
Learned counsel for the petitioner submits that there was a case
regarding illegal coal being transported in a truck. The evidence on record
does not indicate that the petitioner was in any way connected with the
alleged theft of the coal or its transportation. His name was only taken by
the Driver and some local persons but none of those have stated that the
petitioner was in fact involved in the removal of coal in that truck.
Learned Public Prosecutor only submits that his antecedents are bad
but he failed to indicate that there was any allegation against the
petitioner in the alleged crime.
In that view of the matter, this Court considers appropriate to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs.10,000/ with two sureties of the like amount each to the satisfaction of
Additional Chief Judicial Magistrate, Bermo at Tenughat in connection
with Nawadih P.S. Case No. 55 of 2010 corresponding to G.R. No. 688 of
2010.
(Bhagwati Prasad,C.J.)
Biswas/Alankar