High Court Jharkhand High Court

Akash Kumar vs State Of Jharkhand on 26 April, 2011

Jharkhand High Court
Akash Kumar vs State Of Jharkhand on 26 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   B.A. No. 1824 of 2011

             Akash Kumar                                                       ......Petitioner
                                                     Versus
             The State of Jharkhand                                           ...... Opposite Party
                                       ­­­­­­­­­­
             CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR

            For the Petitioner   : Mr. Binod Kumar, Adv.
            For the State        : A.P.P.
                                 ­­­­­­­­­­­
02/26.04.2011

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

This is an application for grant of regular bail to the petitioner for 
the   offence   under   Sections   420/468/471/506/34   of   the   Indian   Penal 
Code.

It is submitted by learned counsel for the petitioner that  petitioner 
introduced the complainant in search of Job to Nitesh Kumar  and Nitesh 
Kumar   promised   the   complainant   for   the   employment   in   the   Railway 
Department   for   the   Post   of   Ticket   Collector   on   the   demand   of   Rs. 
5,00,000/­ (Rs. Five Lakh Only). It is stated that altogether complainant 
has paid Rs. 3,94,000/­ in the installments to  Nitesh Kumar, but when the 
complainant   could   not   be   employed   then   he   demanded   the   same. 
Petitioner is in custody since 30.07.2010.

Learned counsel for the State opposed the prayer for bail.
Under the facts and circumstances of the case, since there is no 
allegation against this petitioner that he had taken the money from the 
complainant except this that he introduced the complainant to the main 
accused, hence, petitioner, above named, is directed to be released on bail 
on furnishing bail bond of Rs. 10,000/­(Rupees Ten Thousand)  with two 
sureties  of   the   like  amount  each   to   the   satisfaction  of   learned   Judicial 
Magistrate, Bokaro in connection with B. S. City P. S. Case No. 88 of 2010 
corresponding to G. R. Case No. 310 of 2010, subject to the condition that 
bailers would be the local residents having property within the jurisdiction 
of the court.   

  

(Pradeep Kumar, J.)
Kamlesh/