High Court Jharkhand High Court

Birendra Pandit vs State Of Jharkhand on 7 January, 2011

Jharkhand High Court
Birendra Pandit vs State Of Jharkhand on 7 January, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            B.A. No. 8830 of 2010

       Birendra Pandit                           ............... Petitioner
                                  Versus
       The State of Jharkhand                   .........            Opposite Party
                                 ----------
             CORAM:         HON'BLE MR. JUSTICE PRADEEP KUMAR

       For the Petitioner                 : Mrs. Rashmi Kumari
       For the State                      : A.P.P.

                                  -----------

03 /07.01.2011

Heard the learned counsel for the petitioner and learned counsel for the
State.

Petitioner is an accused in a case registered u/s 395 of the I.P.C .
It is submitted by learned counsel for petitioner that he is not named in
the F.I.R and subsequently, on the basis of the confessional statement of one Vinod
Paswan his named transpired and a sim was recovered from the possession of the
petitioner which was said to be the sim of the mobile number looted from the house of
the informant. There is no evidence that the petitioner has purchased that sim or was
in his name. The other co-accused namely Vinod Paswan has been granted bail by
this court in B.A. No. 3308 of 2010 dated 27.8.2010 , Kailash Rana has been granted
bail in B.A. No. 3310 of 2010 and Dashrath Yadav has been granted bail in B.A.
No.4814 of 2010. Petitioner is in custody since, 21.2.2010
Learned counsel for the State opposed the prayer.

In the facts & circumstances of the case , since similarly situated co-
accused have been granted bail and petitioner has remained in custody for sometime,
he is directed to be released on bail on furnishing bail bond of Rs.15,000(Fifteen
Thousand) with two sureties of the like amount each to the satisfaction of learned
Railway Judicial Magistrate Dhanbad in connection with Koderma G.R.P.S. Case No.
03/2009 subject to the condition that bailors must be local having property within the
jurisdiction of the court. Further, petitioner must attend the court once every month on
the date fixed, otherwise his bail bond will be cancelled.

( Pradeep Kumar, J.)
A. Mohanty