IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3346 of 2011
Bharat Narayan Deo ..... ..... Petitioner
Versus
The State of Jharkhand ..... ..... Opposite Party
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioner : Mr. Samir Kumar Lall, Advocate
For the Opp. Party : Mr. Amitabh, A.P.P.
02/01.06.2011
Heard the counsel for the petitioner and the counsel for the
State.
The petitioner is an accused in this case registered under
Sections 457/380/411 of the Indian Penal Code.
Learned counsel for the petitioner submits that the petitioner
is a student and he is reading in Ghatshila College. He has further
submitted that the petitioner is in custody from 07.03.2011.
Mr. Amitabh, learned counsel for the State, has submitted that
only one DVD has been recovered from the house of the present petitioner.
Considering the fact and circumstance of the case and
considering the period of custody of the petitioner, the petitioner namely
Bharat Narayan Deo 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 A.C.J.M., Ghatshila, in connection with
Mosabani P.S. Case No. 10 of 2011, corresponding to G.R. Case No. 70 of
2011, subject to the condition that one of the bailors will be his close
relative having immovable property within the jurisdiction of the trial
court concerned.
(JAYA ROY, J.)
Ajay/