IN THE HIGH COURT OF JHARKHAND AT RANCHI.
B.A. No. 6666 of 2008
...
Bharat Prasad ... ... Petitioner
-V e r s u s-
The State of Jharkhand ... ... Opposite Party.
...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
...
For the Petitioner : - Mr. Kumar Nilesh, Advocate
For the State : - A.P.P.
...
02/ 25.09.2008
The petitioner is accused for the offence under Sections 413,
414 and 120B of the Indian Penal Code.
Heard learned counsel for the petitioner and learned counsel
for the State.
It is submitted on behalf of the petitioner that the petitioner is
falsely implicated in this case and he being mere driver of the truck
from which the iron rod was seized, and furthermore, he has
suffered detention in custody since 03.07.2008.
Learned counsel for the State opposes the prayer for bail.
Regard being had to the facts and circumstances, the
petitioner above named, is directed to be released on bail on his
furnishing bail bond of Rs. 10,000/- (Rupees ten thousand) with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Dhanbad in connection with Baghmara P.S. Case
No. 157 of 2008 corresponding to G.R. No. 1939 of 2008 (S.T. Case
No. 267 of 2008) but with condition that the petitioner shall remain
physically present before the trial court on each and every date till the
conclusion of the trial.
(D.G.R. Patnaik, J.)
Sunil/