IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7225 of 2010
Bindeshwari @ Bindeshari Paswan ...... Petitioner
-Versus-
The State of Jharkhand . ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Atanu Banerjee, Advocate.
For the State : A.P.P.
------
5/21.02.2011
: The petitioner is an accused in the case registered under Section
394 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case on the basis of
confessional statement of co-accused; he has been remanded from
Chas P.S. Case No.116 of 2006.
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Additional Chief
Judicial Magistrate, Bermo at Tenughat in connection with Jaridih P.S.
Case No.105 of 2005, corresponding to G.R. No.719 of 2005.
(Narendra Nath Tiwari, J.)
Shamim/