1
In the High Court of Jharkhand at Ranchi
B.A. No.2376 of 2011
Babujan Mian ......Petitioner
VERSUS
State of Jharkhand ...................Opposite Party
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner: Mr.T.K.Sinha
For the State : A.P.P
2/ 16.5.11
. Heard learned counsel appearing for the petitioner and
learned counsel appearing for the State.
The petitioner is an accused in Bagodar (Sariya) P.S. Case
no.235 of 2009 registered under Sections 467/468/420/406/34 of the
Indian Penal Code.
Learned counsel appearing for the petitioner submits that
as per the case of the prosecution, this petitioner did withdraw the amount
without completing work (digging of a well) but the fact is that the said
work could not be completed for certain reason and therefore, a request
has made to extend the date of completion of the work and accordingly,
Deputy Development Commissioner had extended the date but before
expiry of that date, first information report was lodged and that during
investigation it has come that the work has already been completed.
Regard being had to the facts and circumstances of
the case, the above named petitioner is directed to be enlarged 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 Chief Judicial
Magistrate, Giridih in Bagodar (Sariya) P.S case no. 235 of 2009 (G.R.
No.1963 of 2009).
( R. R. Prasad, J.)
ND/