IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 673 of 2011
....
Vikash Kumar Singh … … Petitioner
Versus
The State of Jharkhand … … Opp. Party
CORAM: HON’BLE MR. JUSTICE R.R. PRASAD
….
For the Petitioner : Mr. Jitendra S. Singh, Advocate
For the State : Mr. S.K. Srivastava, A.P.P.
3 /11.05.2011 Heard learned counsel appearing for the petitioner and
learned A.P.P. appearing for the State.
The petitioner is an accused in a case instituted under Section
387 of Indian Penal Code.
Learned counsel appearing for the petitioner submits that it is
a case of the prosecution that demand of rupees one lakh was made
from a mobile having SIM No. 9669864830 upon which a case was
registered. In course of investigation, it got transpired that sometime
before a SIM bearing no. 9709197268 had also been used in said
mobile and as because the said SIM belonged to this petitioner,
petitioner was made accused, but certainly there is no case of
prosecution that demand was ever made from the mobile having SIM
No. 9709197268.
Regard being had to the facts and circumstances of the case,
the abovenamed petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10000/ (Ten Thousand) with two
sureties of the like amount each to the satisfaction of learned Chief
Judicial Magistrate, Daltonganj, in connection with Sadar (Town)
P.S. Case No. 284 of 2010 arising out of G.R. No. 1240 of 2010.
(R.R. Prasad, J.)
Sunil/