High Court Jharkhand High Court

Md.Rafique @ Teny Badsaha vs State Of Jharkhand on 17 March, 2011

Jharkhand High Court
Md.Rafique @ Teny Badsaha vs State Of Jharkhand on 17 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.9270 of 2010

            Md. Rafique @ Teny Badsaha                       .... Petitioner
                                   Versus
            The State of Jharkhand                             ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Mr. V.K.Vashistha, Advocate
            For the O.P.             : APP
                                  -----

 3/17.03.2011

The petitioner is an accused in the case registered for the offence under
section 395 of the Indian Penal Code .

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; nothing incriminating has been recovered from his
possession; he has been arrested only on suspicion and due to his criminal
antecedent; he is in custody since September,2010; petitioner is a local
permanent resident; there is no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner has got criminal antecedent. However, he has not disputed
the other contentions of learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the 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 Judicial Magistrate, Railway, Dhanbad in connection with
Kusunda G.R.P.S. case no.04 of 2010 with the condition that the bailors on
behalf of the petitioner must be the members of his family and that the petitioner
shall physically appear in the case on all the dates as and when his personal
appearance is required in the court below.

( Narendra Nath Tiwari, J.)
s.b.