High Court Jharkhand High Court

Gautam Kumar Sah vs State Of Jharkhand on 13 July, 2011

Jharkhand High Court
Gautam Kumar Sah vs State Of Jharkhand on 13 July, 2011
                 IN THE HIGH COURT OF JHARKHAND, RANCHI
                            B.A. No.4197 of 2011

          Gautam Kumar Sah                        .....   Petitioner
                                       Versus
          The State of Jharkhand                  ....      Opposite Party

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

          For the Petitioner      :     Mr. Purnendu Kumar Jha
          For the State           :     A. P.P.
                                  -----
2/13.7.2011

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

Petitioner has been made accused for the offence under Section
384/386/387/34 of the Indian Penal Code in connection with Boarijore (Lalmatia)
P.S. Case No.25 of 2011 corresponding to G.R. No.328 of 2011.

From the FIR, it appears that the police was informed that the petitioner
was involved in demanding rangdari from the D.O. Holders and on the said
information, the police raided the house of the petitioner and arrested the
petitioner from his house.

In the facts and circumstances, I am inclined to release the petitioner on
bail. Accordingly, the petitioner Gautam Kumar Sah 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, Godda, in connection with Boarijore (Lalmatia) P.S. Case No.25 of
2011 corresponding to G.R. No.328 of 2011.

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