IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 112 of 2011
Hippi Gope ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Vishal Kumar Tiwary
For the Opposite Party : A.P.P.
02/17.02.2011
Heard learned counsel for the parties.
The case against the petitioner is that he has snatched a mobile
phone and Rs. 2500/ from the complainant and the same has been
recovered from the possession of the petitioner. He is behind bars since
25.08.2010.
In that view of the matter, this Court considers appropriate to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs.10,000/ with two sureties of the like amount each to the satisfaction of
SubDivisional Chief Judicial Magistrate, Porahat at Chaibasa in
connection with Chakradharpur P.S. Case No. 59 of 2010 corresponding to
G.R. No. 128 of 2010, subject to the condition that the petitioner shall
report to the concerned Police Station once in a month, failing which his
bail bond shall be liable to be cancelled.
(Bhagwati Prasad,C.J.)
Biswas/Alankar