High Court Jharkhand High Court

Jogendra Singh @ Don vs State Of Jharkhand on 11 October, 2011

Jharkhand High Court
Jogendra Singh @ Don vs State Of Jharkhand on 11 October, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6845 of 2011

          Jogendra Singh @ Don                             .....   Petitioner
                                      Versus
          The State of Jharkhand                           ....      Opposite Party

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

          For the Petitioner          :      Mr. K.P. Choudhary
          For the State               :      A. P.P.

                                  -----
2/11.10.2011

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

Petitioner has been made accused for the offence under Sections 379/411
of the Indian Penal Code, in connection with Telco P.S. Case no.146 of 2011,
corresponding to G.R. No.1235 of 2011.

The case relates to theft of some part of a truck.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Jogendra Singh @ Don 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
Judicial Magistrate, 1st Class at Jamshedpur, in connection with Telco P.S. Case
no.146 of 2011, corresponding to G.R. No.1235 of 2011.

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