High Court Jharkhand High Court

Jamshed @ Nate vs The State Of Jharkhand on 16 March, 2011

Jharkhand High Court
Jamshed @ Nate vs The State Of Jharkhand on 16 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           B.A. No.1181 of 2011

            Jamshed @ Nate                                       .... Petitioner
                                       Versus
            The State of Jharkhand                               ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner         : Mr. S. Jit, Advocate
            For the O.P.              : APP
                                   -----

 2/16.03.2011

The petitioner is an accused in the case registered for the offence under
section 395 of the Indian Penal Code.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case only on the basis of confessional statement of co-
accused-Mithu Mian; nothing incriminating has been recovered from his
possession; said co-accused-Mithu Mian has been granted bail by this Court in
B.A. no.2977 of 2010; petitioner is in custody since November,2010.

Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner is a resident of State of Bihar and and there is likelihood of his
absconding, if he is released on bail.

Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Koderma in connection with
Koderma (Telaiya) P.S. case no.317 of 2006, corresponding to G.R. Case
no.474 of 2006 with the condition that the bailors on behalf of the petitioner must
be the local permanent residents of the place within the territorial jurisdiction of
learned court below and that the petitioner shall physically appear on all the
dates in the case as and when his personal appearance is required in the court
below.

( Narendra Nath Tiwari, J.)
s.b.