IN THE HIGH COURT OF JHARKHAND AT RANCHI.
B.A. No. 3560 of 2011
...
Amit Kumar Dehri ... ... Petitioner
-V e r s u s-
The State of Jharkhand ... Opposite Party.
...
CORAM: - HON'BLE MR. JUSTICE H.C. MISHRA
...
For the Petitioner : - Mr. Ashok Kumar Sinha, Advocate.
For the State : - A.P.P.
...
2/09.06.2011
Heard learned counsel for the petitioner and learned counsel for
the State.
Petitioner has been made accused in connection with Gopikandar
P.S. Case No. 01 of 2010 for the offence under Sections 379 and 411/34 of the
Indian Penal Code.
It is alleged that a Solar Street set lighting system, valued at
Rs.38,000/-, which was stolen away by unknown persons, was later allegedly
recovered from the house of the petitioner.
In the facts and circumstances of the case, I am inclined to
release the petitioner on bail. Accordingly, the petitioner, Amit Kumar Dehri 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 S.D.J.M., Dumka in connection with Gopikandar P.S. Case No. 01 of
2010 corresponding to G.R. No. 186 of 2010, T.R. No. 1001 of 2011.
(H.C. Mishra, J.)
APK