IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5309 of 2011
Siraj Haque @ Sanjay ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Soumitra Baroi
For the State : A. P.P.
-----
3/13.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 420 and
414 of the Indian Penal Code, in connection with Katras P.S. Case no.106 of
2011, corresponding to G.R. No. 1538 of 2011.
Petitioner was apprehended along with a car which was suspected to be
stolen.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Siraj Haque @ Sanjay 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, 1st Class, Dhanbad, in connection with Katras P.S. Case
no.106 of 2011, corresponding to G.R. No. 1538 of 2011.
(H. C. Mishra, J)
R.Kumar