High Court Jharkhand High Court

Kamal Ashraf @ Monu Khan @ Monu Khan … vs State Of Jharkhand on 1 March, 2011

Jharkhand High Court
Kamal Ashraf @ Monu Khan @ Monu Khan … vs State Of Jharkhand on 1 March, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.730 of 2011

            Kamal Ashraf @ Monu Khan @ Monu Khan Singh .... Petitioner
                                   Versus
            The State of Jharkhand                     ...O.P.

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

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

 2/01.03.2011

The petitioner is an accused in the case registered for the offence under
sections 413 , 414, 467, 468, 471 and 120B 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 the confessional statement of
the driver; nothing incriminating has been recovered from his possession; in a
number of cases of similar nature, the petitioner has been implicated without
any cogent material against him; petitioner is in custody since January,2010; co-
accused-Munna Singh @ Jitendra Kunwar with similar allegation has been
granted bail by this Court in B.A. no.8743 of 2010.

Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the contention made by the learned counsel for the petitioner.

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, Dhanbad in connection with
Govindpur P.S. case no.176 of 2010, corresponding to G.R. no.1685 of 2010.

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