High Court Jharkhand High Court

Ram Sagar Singh vs State Of Jharkhand on 28 March, 2011

Jharkhand High Court
Ram Sagar Singh vs State Of Jharkhand on 28 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.8487 of 2010

            Ram Sagar Singh                                     .... Petitioner
                                          Versus
            The State of Jharkhand                              ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Mr. V.K.Tiwari, Advocate
            For the O.P.             : APP
                                  -----

 5/28.03.2011

The petitioner is an accused in the case registered for the offence under
section 364A of the Indian Penal Code.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case due to previous enmity; the informant is the
accused in a case earlier instituted by the father of co-accused-Alok Kumar
Gupta and Vikash Sah; said co-accused-Alok Kumar Gupta @ Chunnu with
almost similar allegation has been granted bail by this Court in B.A. no.7841 of
2010; other co-accused-Roshan Gupta and Vikash Sah have also been granted
bail by this Court in B.A. Nos.5727 of 2010 and 6875 of 2010 respectively;
petitioner is in custody since June,2010.

Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner is a resident of Chhattisgarh and there is likelihood of his
absconding, if he is released on bail. However, after going through the case
diary and other records, he has not disputed the other contentions of learned
counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the above
named petitioner 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 learned Chief Judicial Magistrate, Garhwa in connection with
Bhandaria P.S. case no.22 of 2010, corresponding to G.R. no.650 of 2010 with
the condition that the bailors on behalf of the petitioner must be the local
permanent residents of the place within the territorial jurisdiction of learned court
below and that the petitioner shall physically appear on all the dates in the case
as and when his personal appearance is required in the court below.

( Narendra Nath Tiwari, J.)
s.b.