High Court Jharkhand High Court

Bablu Kumar Das @ Bablu Das vs State Of Jharkhand on 2 February, 2011

Jharkhand High Court
Bablu Kumar Das @ Bablu Das vs State Of Jharkhand on 2 February, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No. 8891 of 2010

        Bablu Kumar Das @ Bablu Das           ............... Petitioner
                               Versus
        The State of Jharkhand            .........      Opposite Party
                               ----------
        CORAM:       HON'BLE MR. JUSTICE NARENDRA NATH TIWARI

        For the Petitioner                   : Mr. M.S. Chhabra
        For the State                        : A.P.P.


                                     -----------

02 /02.02.2011

Petitioner is an accused in a case registered u/s 394/412 of the Indian
Penal Code.

Learned counsel appearing on behalf of the petitioner submitted that the
petitioner has been falsely implicated in this case; allegation of recovery from his
house is baseless; recovery was made on the basis of confessional statement of one
Chotelal, who along with petitioner, reside in the same house; story of identification
is concocted which is evident from para 7 of the statement of the informant-P.W.5;
petitioner is in custody since, February, 2010.

Learned A.P.P. Opposed the petitioner’s prayer for bail, but after
perusal of the case diary he has not disputed the said contentions of learned counsel
for the petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing bail bond of
Rs.10,000/- ( Rupees Ten Thousand) with two sureties of the like amount, each, to
the satisfaction of learned Judicial Magistrate, Dhanbad in connection with
Baghmara(Sonadih) P.S. Case No. 33 of 2010 corresponding to G.R. Case No. 434
of 2010.

(Narendra Nath Tiwari, J.)
A. Mohanty