IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3536 of 2011
Mukesh Sharma @ Mahendra Hazam ............... Petitioner
Versus
The State of Jharkhand ......... Opposite Party
----------
CORAM: HON'BLE MR. JUSTICE H . C . MISHRA
For the Petitioner : Mr. S.C. Prakash
For the State : A.P.P.
-----------
02 /26.05.2011
Heard the learned counsel for the petitioner and learned A.P.P.
for the Prosecution.
Petitioner has been made accused for the offence under
sections 414 of the Indian Penal Code in connection with Bhojudih G.R.P.S.
Case No. 01 of 2011.
Petitioner was apprehended by the police for committing theft of
the coal.
In the facts and circumstances of the case, I am inclined to
release the petitioner on bail. Accordingly, the petitioner, Mukesh Sharma @
Mahendra Hazam 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 Railway Magistrate, Dhanbad in connection with
Bhojudih G.R.P.S. Case No. 01 of 2011.
( H.C. Mishra, J.)
A. Mohanty