IN THE HIGH COURT OF JHARKHAND, RANCHI
B.A. No. 3475 of 2011
Karan Singh @ Raju ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Vishal Kumar Tiwari
For the State : A. P.P.
02/29.6.2011
Heard learned counsel for the petitioner and learned A.P.P. for the State.
Petitioner has been made accused for the offence under Sections 387 of the
Indian Penal Code in connection with Mango (Olidih) P. S. Case No. 460 of 2010
corresponding to G. R. Case No. 2878 of 2010..
The case relates to the demand of Rangdari from the transporters by one
Akhilesh Singh and his gang.
Learned counsel for the petitioner submits that petitioner has been falsely
implicated in this case and there is no material against this petitioner except the
confessional statement.
Learned counsel for the State submits that petitioner has criminal
antecedent, which is mentioned in the impugned order.
It is apparent from the impugned order that Court below has given liberty to
the petitioner that if trial is not concluded within three months, he will renew his
prayer for bail in the Court below.
In the facts and circumstances, I am inclined to release the petitioner on
bail. Accordingly, the petitioner Karan Singh @ Raju 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, Jamshedpur in connection with Mango (Olidih) P. S. Case No. 460 of 2010
corresponding to G. R. Case No. 2878 of 2010.
(H. C. Mishra, J)
Kamlesh/