High Court Jharkhand High Court

Harchand Singh vs State Of Jharkhand & Ors. on 7 April, 2011

Jharkhand High Court
Harchand Singh vs State Of Jharkhand & Ors. on 7 April, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P. (Cr.) No. 488 of 2010
                                             ...
                 Harchand Singh                       ...      ...         Petitioner
                                             -Versus-
                 The State of Jharkhand & Others             ...     ...
                 Respondents.
                                      ...
             CORAM :- HON'BLE THE CHIEF JUSTICE.
                                             ...
                 For the Petitioner   : - Mr. Bhola Nath Ojha, Advocate
                 For the Respondents : - J.C. to G.P. III.
                                             ...
2/07.04.2011

Heard the learned counsel for the parties.

The Trucks, in question, shall be released in favour of the petitioner,
who is owner of the Trucks, on furnishing a solvent security for a sum of Rs.
5,00,000/- (Rupees Five Lacs) each to the satisfaction of the trial court (J.M., 01st
Class, Hazaribagh) in connection with Mandu (Kujju) P.S. Case No. 144 of 2010
corresponding to G.R. Case No. 1767 of 2010.

The writ petition is accordingly, disposed of.

(Bhagwati Prasad,C.J.)
APK/Alankar