High Court Jharkhand High Court

Kishore Kumar Mahto vs State Of Jharkhand on 30 August, 2011

Jharkhand High Court
Kishore Kumar Mahto vs State Of Jharkhand on 30 August, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                            Cr. Rev. No. 471 of 2011

                Kishore Kumar Mahto (Minor)                      ...     Petitioner
                                       Versus
                The State of Jharkhand    ...        ...                 Opp. Party

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

                For the Petitioner    : Mr. Rakesh Kumar, Advocate
                For the Opp. Party    : A.P.P.


3 /30.08.2011

This revision is directed against the judgment dated 13th
of June 2011 passed by learned Sessions Judge, Bokaro in Cr. Appeal
No.39 of 2011, whereby he rejected the appeal of petitioner under The
Juvenile Justice (Care and Protection of Children) Act 2000 and
rejected his prayer for release of bail.

It appears that prayer of petitioner rejected by holding that
if petitioner will be released on bail, he will come in association with
some known criminals. Impugned order further reveals that
prosecution had not brought any material before learned court below
for recording aforesaid reason. Under the said circumstance,
aforesaid finding of learned court below is based on no evidence.

Considering the aforesaid facts and circumstances, I allow
this revision application and set aside the order of learned court below.
I further direct that petitioner, Kishore Kumar Mahto (Minor) be
enlarged on bail on furnishing bail bond of Rs.10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction of Juvenile
Justice Board, Bokaro in connection with Nawadih P.S. Case No.89 of
2008 corresponding to G.R. No.811 of 2008.

(Prashant Kumar, J.)
R.K.