IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6884 of 2011
Dharmendra Saw ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Jasvinder Mazumdar
For the State : A. P.P.
-----
2/26.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 489A,
489B, 489C and 120B of the Indian Penal Code in connection with Jharia P.S.
Case no.94 of 2011, corresponding to G.R. No.647 of 2011.
From the FIR, it appears that from the possession of the petitioner, 20 fake
currency notes of Rs. 500/- each was recovered.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Dharmendra Saw 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 Judicial
Magistrate, Dhanbad, in connection with Jharia P.S. Case no.94 of 2011,
corresponding to G.R. No.647 of 2011.
(H. C. Mishra, J)
R.Kumar