High Court Jharkhand High Court

Ashok Kumar vs State Of Jharkhand on 17 February, 2011

Jharkhand High Court
Ashok Kumar vs State Of Jharkhand on 17 February, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   B. A. No. 127 of 2011
                                          ...
                    Ashok Kumar                          ... ...       Petitioner
                                          -Versus-
                    The State of Jharkhand              ...  ... Opposite Party.
                                          ...
               CORAM :- HON'BLE THE CHIEF JUSTICE.

                      For the Petitioner     : - Mr. A. K. Sahani, Advocate
                      For the State          : - A.P.P.
                                             ...
2/17.02.2011

Heard the parties.

Learned counsel for the petitioner submits that the cases which are
charged against the petitioner, are triable by the Magistrate and the case was only
registered as a complaint. No Police case was even registered. The petitioner is
behind bars since 13.12.2010.

In view of the facts and circumstances of the case, this Court
considers it appropriate that the petitioner abovenamed be enlarged on bail on
furnishing bail bond of Rs.10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Judicial Magistrate, 1st Class, Jamshedpur in
connection with C/1 Case No. 3345 of 2010, subject to the condition that he shall
report to the concerned Police Station once in a month, failing which his bail bond
shall be liable to be cancelled.

(Bhagwati Prasad,C.J.)
APK/SI