IN THE HIGH COURT OF JHARKHAND, RANCHI
B.A. No. 2347 of 2011
Md. Shoeb ...... ........ .. Petitioner
Versus
The State of Jharkhand ... Opp. Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA.
------
For the Petitioner(s) : Mr. Nilesh Kumar
For the State : Mr. P.K. Sahay, APP.
-------
2/25.05.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
State.
The petitioner has been made accused for the offence registered
under Sections 3(a) of the R.P. (U.P.) Act in connection with RPF Post Ranchi
Case No. 04/2011 corresponding to C-7-31/2011, which relates to stolen of scraps
belonging to the Railway, valued Rs. 11,560/- only. While rejecting the bail
prayer of the petitioner, the petitioner was directed by the court below concerned
that he may renew his prayer for bail after two months and that period has already
expired.
In view of the facts and circumstances of this case, I am inclined to
enlarge the petitioner, named above, on bail. Accordingly, he 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 Railway Judicial
Magistrate, Ranchi in connection with RPF Post Ranchi Case No. 04/2011
corresponding to C-7-31/2011.
(H.C.Mishra, J.)
Anu /-