IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 4972 of 2011
...
Loutary @ Bed Narayan Mehta ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY.
...
For the Petitioner : Mr. A.K. Sahani, Advocate.
For the State : Mr. P.K. Appu, A.P.P.
...
03/18.08.2011
Heard learned counsel for the parties.
Petitioner has been prosecuted under Section 414 I.P.C.
against the recovery of motorcycle.
It is submitted that petitioner is in jail custody since five
months and the recovery of motorcycle was made from the open
courtyard.
Learned counsel for the State opposed the prayer for bail.
Considering the detention of petitioner in jail custody, 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,
Koderma in connection with Domchanch P.S. Case No. 13 of 2011
corresponding to G.R. No. 200 of 2011.
(D.N. Upadhay, J.)
sunil/