IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7389 of 2010
Suraj Deo Yadav @ Karan Jee @ Surya Deo Yadav .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. Laljee Sahay, Advocate
For the O.P. : APP
-----
4/09.03.2011
The petitioner is an accused in the case registered for the offence under
sections 147, 148, 149, 341, 323, 224, 324, 326, 353, 307, 120(B) of the Indian
Penal Code and sections 3/4/5/ of the Explosive Substance Act.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case only on the basis of confessional statement of co-
accused-Teka Ram; even in the entire F.I.R., there is no specific allegation of
any overt act against the petitioner; he is in custody since September,2008;
petitioner is a local permanent resident; there is no chance of his absconding.
Learned APP opposed the prayer for bail of the petitioner and submitted
that there are criminal antecedents against the petitioner. However, he has not
disputed the other contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Additional Sessions Judge, F.T.C.-III, Chatra in
connection with S.T.Case no.68 of 2009, arising out of Sadar P.S. case no.219
of 2008, corresponding to G.R. Case no.858 of 2008 with the condition that the
bailors on behalf of the petitioner must be the members of his family and that
the petitioner shall physically appear in the case on all the dates as and when
his personal appearance is required in the court below.
( Narendra Nath Tiwari, J.)
s.b.