High Court Jharkhand High Court

Danyal Danish vs State Of Jharkhand on 21 September, 2011

Jharkhand High Court
Danyal Danish vs State Of Jharkhand on 21 September, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                               A.B.A. No. 2331 of 2011
                                            ----
           Danyal Danish                           ..........   Petitioner
                                  -- Versus --
           The State of Jharkhand            ..........         Opposite Party
                                     ----

           CORAM:       HON'BLE MRS. JUSTICE JAYA ROY
                                       ----
           For the Petitioner :  Mr. Rajan Raj, Advocate
           For the State      :  Mr. T.N. Verma, A.P.P.

05/ 21.09.2011

Heard the counsel for the petitioner and the counsel for the State.

The petitioner is apprehending his arrest in this case

which has been registered for the offence committed under Section 506 of the

Indian Penal Code and also under Section 66A, 67/67A of the information

Technology Act, pending in the court of Chief Judicial Magistrate,

Jamshedpur.

Considering the facts and circumstances of the case,

the petitioner namely Danyal Danish is directed to surrender before the trial

court within a period of one month from the date of this order i.e 21.9.2011,

and if he so surrenders within the said period, the trial court is directed to

release the petitioner above named on bail, on furnishing bail bond of

Rs.10,000/- (Ten Thousand), with two sureties of the like amount each, to the

satisfaction of the trial court /Chief Judicial Magistrate, Jamshedpur, in

connection with Sonari P.S. Case No.44 of 2011 , corresponding to G.R.

No.896 of 2011, subject to the conditions that the petitioner will remain

physically present before the trial court on each and every date fixed for trial

till the conclusion of the trial and one of the bailors will be his close relative

and another will be of local resident having immovable property within the

jurisdiction of the trial court concerned and subject to the conditions laid down

under Section 438(2) Cr.P.C.

(JAYA ROY, J.)
SI/-