IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.8789 of 2010
Kani Sahu @ Kanni Sahu .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. N. Gupta, Advocate
For the O.P. : APP
-----
3/17.03.2011
The petitioner is an accused in the case registered for the offence under
sections 414/34 of the Indian Penal Code .
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; there is no report of theft of the motorcycle; the
only allegation is that the petitioner could not produce any paper of the
motorcycle; he is in custody since September,2010 without any cogent basis;
petitioner is a local permanent resident; there is no chance of his absconding.
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, Gumla in connection with
Kamdara P.S. case no.30 of 2010, corresponding to G.R. no.736 of 2010.
( Narendra Nath Tiwari, J.)
s.b.