IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6489 of 2011
1. Durgesh Chourasia
2. Binay Kumar Yadav @ Binay Yadav ..... Petitioners
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners : Mr. Arvind Kumar Choudhary
For the State : A. P.P.
-----
3/17.9.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
Petitioners have been made accused for the offence under Sections
379/411 of the Indian Penal Code, in connection with Baba Baidyanath P.S. Case
no.16 of 2011, corresponding to G.R. No. 609 of 2011.
Petitioners were apprehended by committing theft.
In the facts and circumstances of the case, I am inclined to release the
petitioners on bail. Accordingly, the petitioners Durgesh Chourasia and Binay
Kumar Yadav @ Binay Yadav are directed to be released on bail, on furnishing
their bail bonds of Rs.10,000/- (Rupees Ten Thousand) each, with two sureties of
like amount each to the satisfaction of learned Chief Judicial Magistrate, Deoghar,
in connection with Baba Baidyanath P.S. Case no.16 of 2011, corresponding to
G.R. No. 609 of 2011.
(H. C. Mishra, J)
R.Kumar