High Court Jharkhand High Court

Dharmendra Kumar Yadav & Anr vs State Of Jharkhand on 22 September, 2011

Jharkhand High Court
Dharmendra Kumar Yadav & Anr vs State Of Jharkhand on 22 September, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            B.A. No.6654 of 2011

          1. Dharmendra Kumar Yadav
          2. Raja Kumar                                    .....   Petitioners
                                 Versus
          The State of Jharkhand                           ....      Opposite Party

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

          For the Petitioners        :      Mr. Nilesh Kumar
          For the State              :      A. P.P.

                                 -----
2/22.9.2011

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

Petitioners have been made accused for the offence under Sections 379 of
the Indian Penal Code, in connection with Sadar P.S. Case no.290 of 2011,
corresponding to G.R. No.1326 of 2011.

The case relates to commission of theft.

In the facts and circumstances of the case, I am inclined to release the
petitioners on bail. Accordingly, the petitioners Dharmendra Kumar Yadav and
Raja Kumar are directed to be released on bail, on furnishing bail bonds of
Rs.10,000/- (Rupees Ten Thousand) each, with two sureties of like amount each
to the satisfaction of learned Chief Judicial Magistrate, Hazaribagh, in connection
with Sadar P.S. Case no.290 of 2011, corresponding to G.R. No.1326 of 2011.

(H. C. Mishra, J)
R.Kumar