IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 7113 of 2011
Bhola Singh ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner :Mr. M. B. Lal
For the State :A. P.P.
-----
2/13.10.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 414
of the Indian Penal Code, in connection with Nirsa (Kalubathan) P.S. Case
No. 161 of 2010, corresponding to G.R. No. 2136 of 2010.
Five tones coal were recovered by the Police and it is alleged that the
petitioner is involved in illegal transaction of coal.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Bhola Singh 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 Judicial Magistrate, 1st Class, Dhanbad in connection with Nirsa
(Kalubathan) P.S. Case No. 161 of 2010, corresponding to G.R. No. 2136 of
2010.
(H. C. Mishra, J)
Umesh/-