High Court Jharkhand High Court

Karma Oraonni vs State Of Jharkhand on 11 October, 2011

Jharkhand High Court
Karma Oraonni vs State Of Jharkhand on 11 October, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6860 of 2011

          Karma Oraon                                     .....   Petitioner
                                     Versus
          The State of Jharkhand                          ....      Opposite Party

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

          For the Petitioner         :      Mr. Kripa Shankar Nanda
          For the State              :      A. P.P.

                                  -----
4/11.10.2011

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

Petitioner has been made accused for the offence under Sections 395 and
397 of the Indian Penal Code, in connection with T. Nagar P.S. Case no.18 of
2008, corresponding to G.R. No.147 of 2008.

The case relates to bank dacoity.

Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case only on the basis of the confessional statement. There is
no recovery from the petitioner and the petitioner was also not put to TIP. Learned
counsel accordingly prayed for bail.

From the impugned order, it appears that petitioner has been made
accused in this case only on the basis of the confessional statement.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Karma Oraon 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 Chief Judicial
Magistrate, Simdega, in connection with T. Nagar P.S. Case no.18 of 2008,
corresponding to G.R. No.147 of 2008.

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