High Court Jharkhand High Court

Arjun Sah vs State Of Jharkhand on 10 June, 2011

Jharkhand High Court
Arjun Sah vs State Of Jharkhand on 10 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                             B.A. No. 3642 of 2011
                                          ...
             Arjun Sah                                          ...      ...      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. Manoj Kumar Sah, Advocate.
             For the State                : - A.P.P.
                                          ...
2/10.06.2011

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

Petitioner has been made accused in connection with Meharma
P.S. Case No. 40 of 2011 for the offence under Section 414 of the Indian Penal
Code.

It is alleged that the petitioner was apprehended by the Police
while he was loading some iron scraps on the truck about which no valid
document was produced by the petitioner.

Learned counsel for the petitioner submits that the petitioner has
been falsely implicated in this case and that no legal evidence has been collected
during investigation in the alleged occurrence and accordingly, prays for bail.

Learned counsel for the State opposes the prayer for bail of the
petitioner.

In the facts of this case, I am inclined to release the petitioner on
bail. Accordingly, the petitioner, Arjun Sah 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, Godda
in connection with Meharma P.S. Case No. 40 of 2011 corresponding to G.R.
No. 291 of 2011.

(H.C. Mishra, J.)

APK