IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8108 of 2010
Md. Naseem Khan @ Naseem Khan ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Vishal Kumar Tiwari
For the Opposite Party : A.P.P.
03/22.02.2011
Heard learned counsel for the parties.
Learned counsel for the petitioner submits that the petitioner was
not named in the F.I.R but those who have been named in the F.I.R have
been granted bail by this Court and out of unknown persons one person
has also been granted bail by this Court.
Learned Public Prosecutor is not in a position to controvert the
aforesaid facts.
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
Chief Judicial Magistrate, Garhwa in connection with Nagar Untari P.S.
Case No. 39 of 2010 corresponding to G.R. No. 220 of 2010, 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