IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5996 of 2011
Sanjay Singh ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Indrajit Sinha
For the State : A. P.P.
-----
2/9.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 414 and
34 of the Indian Penal Code, in connection with Katras (Tetulmari) P.S. Case
no.323 of 2010, corresponding to G.R. No. 3818 of 2010.
One dumper, loaded with coal, was apprehended and the petitioner is the
owner of the dumper.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Sanjay 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, Dhanbad, in connection with Katras (Tetulmari) P.S. Case no.323 of
2010, corresponding to G.R. No. 3818 of 2010.
(H. C. Mishra, J)
R.Kumar