High Court Jharkhand High Court

Ajit Singh vs State Of Jharkhand on 16 September, 2011

Jharkhand High Court
Ajit Singh vs State Of Jharkhand on 16 September, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                            A.B.A. No. 2799 of 2011
                Ajit Singh                ...  ... ...   Petitioner
                                     Versus
                The State of Jharkhand         ... ...   Opposite Party
                           ---
                CORAM : HON'BLE MRS. JUSTICE JAYA ROY

                        For the Petitioner        : Mr. Yogesh Modi, Advocate
                        For the State             : Mr. D.K. Prasad, A. P. P.


03/16.09.2011

Heard learned counsel for the petitioner and learned
counsel for the State.

The petitioner is apprehending his arrest in
connection with the case registered under Sections 409 of
the Indian Penal Code.

Considering the facts and circumstance of the
case, the petitioner, above named, is directed to surrender in
the court below within a period of four weeks from the date
of this order i.e. on 16.09.2011 and in the event of his
surrender, the trial Court is directed to release him on bail,
on furnishing bail bond of Rs. 10,000/- (Rs. Ten thousand)
with two sureties of like amount each to the satisfaction of
Chief Judicial Magistrate, Dhanbad in connection with
Dhanbad P.S. Case No. 19 of 2011 corresponding to G.R. No.
119 of 2011, subject to the condition that one of the bailors
will be his close relative and another will be of local resident
having immovable property within the jurisdiction of the trial
court and also subject to the condition laid down under
Section 438(2) of the Cr.P.C.

(Jaya Roy, J.)

Satayendra