High Court Jharkhand High Court

Lakhan Mahto vs State Of Jharkhand on 17 February, 2011

Jharkhand High Court
Lakhan Mahto vs State Of Jharkhand on 17 February, 2011
                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   B.A. No. 98 of 2011

                 Lakhan Mahto                                  ......       Petitioner
                                                   ­Versus­
                 The State of Jharkhand                        ......      Opposite Party
                                                           ­­­­­­
                  CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                        ­­­­­­
               For the Petitioner                :  Mr. A.K. Sahani
               For the Opposite Party  :  A.P.P.
                                                 ­­­­­­
    02/17.02.2011

Heard learned counsel for the parties.

Learned counsel for the petitioner submits that it was after one year 
that the petitioner was arrested. In the First Information Report, the name 
of the petitioner has come on the basis of the statement of police officer 
who was not known to the petitioner. No T.I.P was conducted. In these 
circumstances,   according   to   the   learned   counsel   for   the     petitioner,   it 
cannot be said with definiteness that the petitioner was involved in the 
crime.

Learned Public Prosecutor agrees that the Constable who named the 
petitioner had no occasion to identify him before T.I.P is conducted. 

In   that   view   of   the   matter,   this   Court   considers   appropriate   to 
enlarge the petitioner, above named, on bail on furnishing bail bond of 
Rs.10,000/­ with two sureties of the like amount each to the satisfaction of 
Additional   Chief   Judicial   Magistrate,   Bermo   at   Tenughat   in   connection 
with Mahuatand  P.S. Case No. 52 of 2009 corresponding to G.R. No. 954 
of  2009,  subject to the  condition  that  the  petitioner  shall report to the 
concerned Police Station once in a month, failing which his bail bond shall 
be liable to be cancelled. 

  (Bhagwati Prasad,C.J.) 
Biswas/Alankar