High Court Jharkhand High Court

Budhan Singh vs State Of Jharkhand on 15 February, 2011

Jharkhand High Court
Budhan Singh vs State Of Jharkhand on 15 February, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.7889 of 2010

            Budhan Singh                                     ...... Petitioner
                                       -Versus-
            The State of Jharkhand .               ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Rahul Kumar, Advocate.
            For the State      : A.P.P.
                                 ------

4/15.02.2011

: The petitioner is an accused in the case registered under
Sections 467/468/420/414/120B/34 of the Indian Penal Code.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; there is no
allegation of theft of the car said to be handed over by the petitioner for
repairing; no incriminating article has been recovered from his
possession; petitioner is in custody since August, 2010 after his
surrender before the court below.

Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner is a resident of the State of Bihar and there
is likelihood of his absconding, if he is released on bail; however, he has
not disputed the other contentions of learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Judicial Magistrate,
Dhanbad in connection with Govindpur/Barwadda P.S. Case No.227 of
2003 Corresponding to G.R. No.2796 of 2003 with further conditions that
the bailers must be the local permanent residents of the place within the
territorial jurisdiction of learned court below and that the petitioner shall
physically appear in the court below on all the dates in the case, as and
when his personal appearance is required.

(Narendra Nath Tiwari, J.)
Shamim/