High Court Jharkhand High Court

Md.Shoeb vs State Of Jharkhand on 18 April, 2011

Jharkhand High Court
Md.Shoeb vs State Of Jharkhand on 18 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.2347 of 2011

            Md. Shoeb                                        ...... Petitioner
                                      -Versus-
            The State of Jharkhand                  ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Nilesh Kumar, Advocate
            For the State      : A.P.P.
                                 ------

2/18.04.2011

: Call for the prosecution report from the court concerned and put
up this case after receipt of the same.

It has been submitted by learned counsel appearing on behalf of
the petitioner that the petitioner’s marriage has been fixed and is to be
solemnized on 25th April, 2011 and on that ground he prays for
provisional bail; in support of the said contentions, the petitioner has also
annexed invitation card of the marriage.

Learned A.P.P. has not controverted the said contentions of
learned counsel for the petitioner.

In view of the above, the petitioner, above named, is directed to
be released on provisional bail up to 30th April, 2011 on furnishing bail
bond of Rs. 10,000/- (rupees ten thousand) with two sureties of the
like amount, each, to the satisfaction of learned Railway Judicial
Magistrate, Ranchi in connection with RPF Post Ranchi Case No. 04 of
2011, corresponding to C-7-31 of 2011.

The petitioner must surrender in the court below on or before 1st
May, 2011.

(Narendra Nath Tiwari, J.)
Shamim/