High Court Jharkhand High Court

Chanchal Pratik vs State Of Jharkhand on 16 May, 2011

Jharkhand High Court
Chanchal Pratik vs State Of Jharkhand on 16 May, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No. 8464 of 2010

          Chanchal Pratik                            .....Petitioner
                                     Versus
          The State of Jharkhand                .....Opposite Party

          Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA

                                     ---------
          For the Petitioner         : Mr. Sunil Kumar, Advocate
          For the State              : APP
                                     --------
05-16/05

/2011 Heard.

It is submitted that prosecution case against the petitioner is
that on his confession the looted mobile was recovered from the
possession of one Roshan Kindo, who happens tobe nephew of co-
accused-Sanjay Praveen Kujur, to whom it is said that petitioner had
sold the mobile and that he is in jail for about one year and that he is
not involved in any other criminal case.

In the circumstances, petitioner above named, 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 Chief Judicial Magistrate, Gumla, in connection with
Raidih P.S. Case No. 19 of 2010, G.R. No. 288 of 2010, on the
conditions that (1) one of the bailers will be close relative of the
petitioner (II) other bailer should have landed property within the
jurisdiction of the court and (III) petitioner will attend the court
concerned regularly.

( R. K. Merathia, J)

Rakesh/