High Court Jharkhand High Court

Vivek Ranjan @ Chotu Singh vs State Of Jharkhand on 14 September, 2011

Jharkhand High Court
Vivek Ranjan @ Chotu Singh vs State Of Jharkhand on 14 September, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No.6047 of 2011

          Vivek Ranjan @ Chotu Singh                        .....   Petitioner
                                  Versus
          The State of Jharkhand                            ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner           :      Mr. Mithilesh Singh
          For the State                :      A. P.P.

                                   -----
2/14.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
457
/380/411 of the Indian Penal Code, in connection with Dumka Town P.S. Case
no.194 of 2010, corresponding to G.R. No. 1456 of 2010, T.R. Case No.1214 of
2011.

The case relates to theft in the house of the informant.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Vivek Ranjan @ Chotu Singh is
directed to be released on bail, on furnishing bail bond of Rs.10,000/- (Rupees
Ten Thousand) with two sureties of like amount each to the satisfaction of learned
Judicial Magistrate, 1st Class, Dumka, in connection with Dumka Town P.S. Case
no.194 of 2010, corresponding to G.R. No. 1456 of 2010, T.R. Case No.1214 of
2011.

(H. C. Mishra, J)
R.Kumar