IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2331 of 2011
----
Danyal Danish .......... Petitioner
-- Versus --
The State of Jharkhand .......... Opposite Party
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Petitioner : Mr. Rajan Raj, Advocate
For the State : Mr. T.N. Verma, A.P.P.
05/ 21.09.2011
Heard the counsel for the petitioner and the counsel for the State.
The petitioner is apprehending his arrest in this case
which has been registered for the offence committed under Section 506 of the
Indian Penal Code and also under Section 66A, 67/67A of the information
Technology Act, pending in the court of Chief Judicial Magistrate,
Jamshedpur.
Considering the facts and circumstances of the case,
the petitioner namely Danyal Danish is directed to surrender before the trial
court within a period of one month from the date of this order i.e 21.9.2011,
and if he so surrenders within the said period, the trial court is directed to
release the petitioner above named on bail, on furnishing bail bond of
Rs.10,000/- (Ten Thousand), with two sureties of the like amount each, to the
satisfaction of the trial court /Chief Judicial Magistrate, Jamshedpur, in
connection with Sonari P.S. Case No.44 of 2011 , corresponding to G.R.
No.896 of 2011, subject to the conditions that the petitioner will remain
physically present before the trial court on each and every date fixed for trial
till the conclusion of the trial and one of the bailors will be his close relative
and another will be of local resident having immovable property within the
jurisdiction of the trial court concerned and subject to the conditions laid down
under Section 438(2) Cr.P.C.
(JAYA ROY, J.)
SI/-