High Court Jharkhand High Court

Bindu Singh @ Chandra Bindu Singh vs State Of Jharkhand on 1 September, 2011

Jharkhand High Court
Bindu Singh @ Chandra Bindu Singh vs State Of Jharkhand on 1 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.5249 of 2011

          Bindu Singh @ Chandra Bindu Singh              .....   Petitioner
                                  Versus
          The State of Jharkhand                         ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner        :      Mr. R.S. Mazumdar
          For the State             :      A. P.P.

                                  -----
5/1.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 387 of
the Indian Penal Code, in connection with Dhanbad (Bank More) P.S. Case no.
559 of 2009, corresponding to G.R. No. 2181 of 2009.

The case relates to demand of rangdari through mobile phone.
Learned counsel for the petitioner submitted that no recovery was made
from the petitioner.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Bindu Singh @ Chandra Bindu 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, Dhanbad, in connection with Dhanbad (Bank More) P.S. Case
no. 559 of 2009, corresponding to G.R. No. 2181 of 2009.

(H. C. Mishra, J)
R.Kumar