High Court Jharkhand High Court

Deepak Kumar vs State Of Jharkhand on 18 November, 2011

Jharkhand High Court
Deepak Kumar vs State Of Jharkhand on 18 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 7751 of 2011

          Deepak Kumar                .....    Petitioner
                                 Versus
          The State of Jharkhand      ....       Opposite Party

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

          For the Petitioner       :Mr. Binod Kumar
          For the State            :A. P.P.

                             -----
2/18.11.2011

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

Petitioner has been made accused for the offence under Sections 467,
468, 471, 419, 420/34 of the Indian Penal Code, in connection with G. R.
Case No. 2312 of 2011 arising out of Dhanbad (Bankmore) P.S. Case No.
578 of 2011.

From the FIR, it appears that large number of NSC were recovered
from the petitioner and the other co-accused persons while they were going
to take loan on the basis of the said NSC from the bank. It also appears from
the FIR itself that no loan was advanced on the basis of the said NSC
papers.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Deepak 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 G. R. Case No.
2312 of 2011 arising out of Dhanbad (Bankmore) P.S. Case No. 578 of
2011.

(H. C. Mishra, J)
Umesh/-