IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (Cr.) No. 482 of 2010
...
Jashbinder Kaur ... ... 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 Truck, in question, shall be released in favour of the petitioner,
who is owner of the Truck, on furnishing a solvent security for a sum of Rs.
5,00,000/- (Rupees Five Lacs) to the satisfaction of the trial court (J.M., 01 st 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