IN THE HIGH COURT OF JHARKHAND, RANCHI
B.A. No. 3695 of 2011
1. Pradip Rewani @ Pradeep Kumar Rewani @ Laxman Rewani
2. Pramod Yadav .... Petitioners
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners : Mr. R.S. Mazumdar, Sr. Advocate
For the State : Mr. T.N. Verma, A.P.P.
-----
2/10.06.2011
Heard the learned counsel for the petitioners and learned APP for the State.
The petitioners have been made accused for the offence registered under Sections
392 and 411 of the Indian Penal Code in connection with Rail Dhanbad P.S. Case No.
128/2010 (G.R. P.S. Case No. 128/2010), which relates to robbery in train, in which,
Laptop and mobiles and cash of the passengers were taken away.
Learned counsel for the petitioner submitted that the petitioner has falsely been
implicated in this case and he has prayed for bail of the petitioners. However, the
learned APP has opposed the prayer for bail of the petitioners stating that mobile
phones have been recovered from the possession of the petitioners.
In the facts and circumstances of the case, I am inclined to enlarge the
petitioners on bail. Accordingly, the petitioners, Pradip Rewani @ Pradeep Kumar
Rewani @ Laxman Rewani and Pramod Yadav are directed to be released on bail on
furnishing bail bond of Rs.10,000/-( ten thousand) each with two sureties of the like
amount each to the satisfaction of Special Railway Magistrate, Dhanbad in connection
with Rail Dhanbad P.S. Case No. 128/2010 (G.R. P.S. Case No. 128/2010).
(H.C. Mishra, J.)
Anu/-