IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Revision No. 498 of 2011
...
Anil Kachhap ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Gaurav, Advocate.
For the State : Mr. T.N. Verma, APP.
...
04/12.10.2011
This revision is directed against the order dated 26.05.2011
passed by learned Sessions Judge, Simdega in Criminal (Juvenile)
Appeal No. 07 of 2011, whereby the bail prayer of petitioner
rejected.
It is submitted by Sri Gaurav, learned counsel for the petitioner
that petitioner is a juvenile and he is in custody from 20.09.2010. It
is further submitted that other coaccused, who are major and
against whom there are similar allegations, were on bail. It is further
submitted that Social Investigation Report (Annexure2) shows that
petitioner had no criminal antecedent and his family background is
also good. It is further submitted that father of the petitioner is ready
to execute bail bond and give and undertaking that he will take care
of the petitioner.
Sri T.N. Verma, learned Additional P.P. appearing for the State
opposed bail prayer, but he has not disputed the Social Investigation
Report submitted by Probation Officer, Simdega.
Considering the aforesaid facts and circumstances, I allow this
revision and set aside the impugned order dated 26.05.2011.
Petitioner is directed to be released on bail on his furnishing bail
bond of Rs. 10,000/(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the Juvenile Justice Board,
Simdega, in connection with T. Tangar P.S. Case No. 49 of 2010
corresponding to G.R. No. 292 of 2010 subject to the condition that
one of the bailer must be the father of petitioner.
(Prashant Kumar, J.)
sunil/