IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6867 of 2011
Chhotu Kumar @ Subhash Kumar ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Prabir Chatterjee
For the State : A. P.P.
-----
2/11.10.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
414/120B of the Indian Penal Code, in connection with Katras P.S. Case no.109 of
2011, corresponding to G.R. No.1600 of 2011.
One truck loaded with coal was apprehended by the police which was
found to be stolen. The petitioner has been made accused in this case, but he is
not named in the FIR.
However, from the impugned order, it appears that the witnesses stated
before the police that the petitioner was involved in illegal transaction of the coal.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Chhotu Kumar @ Subhash Kumar 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
Chief Judicial Magistrate, Dhanbad, in connection with Katras P.S. Case no.109 of
2011, corresponding to G.R. No.1600 of 2011.
(H. C. Mishra, J)
R.Kumar