High Court Jharkhand High Court

Abdul Siddique @ Abdul Siddiki @ … vs State Of Jharkhand on 21 September, 2011

Jharkhand High Court
Abdul Siddique @ Abdul Siddiki @ … vs State Of Jharkhand on 21 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6570 of 2011

          Abdul Siddique @ Abdul Siddiki @ Md. Abdul Siddiki ..... Petitioner
                                   Versus
          The State of Jharkhand                      ....     Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. Deepak Kumar
          For the State              :      A. P.P.

                                  -----
2/21.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 379 and
411 of the Indian Penal Code, in connection with Meral P.S. Case no.26 of 2011,
corresponding to G.R. No.485 of 2011.

The case relates to theft of motorcycle.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Abdul Siddique @ Abdul Siddiki @
Md. Abdul Siddiki 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 Chief Judicial Magistrate, Garhwa, in connection with Meral
P.S. Case no.26 of 2011, corresponding to G.R. No.485 of 2011.

(H. C. Mishra, J)
R.Kumar