High Court Jharkhand High Court

Hippi Gope vs State Of Jharkhand on 17 February, 2011

Jharkhand High Court
Hippi Gope vs State Of Jharkhand on 17 February, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    B.A. No. 112 of 2011

                  Hippi Gope                                   ......       Petitioner
                                                   ­Versus­
                  The State of Jharkhand                       ......      Opposite Party
                                                           ­­­­­­
                  CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                        ­­­­­­
               For the Petitioner                :  Mr. Vishal Kumar Tiwary
               For the Opposite Party  :  A.P.P.
                                                 ­­­­­­
    02/17.02.2011

Heard learned counsel for the parties.

The   case   against   the   petitioner   is   that   he   has   snatched   a   mobile 
phone   and   Rs.   2500/­   from   the   complainant   and   the   same   has   been 
recovered from the possession of the petitioner. He is behind bars since 
25.08.2010.

In   that   view   of   the   matter,   this   Court   considers   appropriate   to 
enlarge the petitioner, above named, on bail on furnishing bail bond of 
Rs.10,000/­ with two sureties of the like amount each to the satisfaction of 
Sub­Divisional   Chief   Judicial   Magistrate,   Porahat   at   Chaibasa   in 
connection with Chakradharpur  P.S. Case No. 59 of 2010 corresponding to 
G.R. No. 128 of 2010, subject to the condition that the petitioner shall 
report to the concerned Police Station once in a month, failing which his 
bail bond shall be liable to be cancelled. 

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