High Court Jharkhand High Court

Bakhtar Ansari vs State Of Jharkhand on 16 March, 2011

Jharkhand High Court
Bakhtar Ansari vs State Of Jharkhand on 16 March, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.1224 of 2011

            Bakhtar Ansari                                 .... Petitioner
                                      Versus
            The State of Jharkhand                            ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner       : Mr. N.K.Sahani, Advocate
            For the O.P.            : APP
                                 -----

 2/16.03.2011

The petitioner is an accused in the case registered for the offence under
sections 414/34 of the Indian Penal Code .

Learned counsel for the petitioner submitted that the allegation is that he
has purchased stolen motorcycle; he has no knowledge that the motorcycle is
stolen one; he is a bonafide purchaser of the same on paying valuable
consideration; petitioner has got no criminal antecedent; he is in custody since
December,2010; petitioner is a local permanent resident; there is no chance of
his absconding.

Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the contention made by the learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Bokaro in connection with Chas
(M) P.S. case no.124 of 2010, corresponding to G.R. no.1630 of 2010.

( Narendra Nath Tiwari, J.)
s.b.