IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 7763 of 2011
Abdul Sidiki @ Abdul Sidque ..... 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.
-----
2/18.11.2011
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,
411 of the Indian Penal Code, in connection with Meral P.S. Case No. 27 of
2011, corresponding to G.R. No. 492 of 2011.
The case relates to theft of a motrocycle.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Abdul Sidiki @ Abdul Sidque 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. 27 of 2011, corresponding to G.R. No. 492 of 2011.
(H. C. Mishra, J)
Umesh/-