High Court Jharkhand High Court

Navin Chandra Jha @ Nabin Chandra … vs State Of Jharkhand on 24 August, 2011

Jharkhand High Court
Navin Chandra Jha @ Nabin Chandra … vs State Of Jharkhand on 24 August, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.4860 of 2011

          Navin Chandra Jha @ Nabin Chandra Jha           .....   Petitioner
                                 Versus
          The State of Jharkhand                          ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner           :    Mr. Arvind Kumar Choudhary
          For the State                :    A. P.P.

                                  -----
5/24.8.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
467/468/471/409/420of the Indian Penal Code, in connection with Deogahr P.S.
Case no.349 of 2005, corresponding to G.R. No. 942 of 2005.

It is alleged that the petitioner had withdrawn his salary for some months on
the basis of forged L.P.C.

From the FIR, it is apparent that the petitioner was put under suspension.
Learned counsel for the petitioner submitted that petitioner has also been
proceeded departmentally in which recovery has been ordered.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Navin Chandra Jha @ Nabin Chandra
Jha is directed to be released on bail, on furnishing bail bond of Rs.10,000/-
(Rupees Ten Thousand) with two sureties of like amount each to the satisfaction
of learned Chief Judicial Magistrate, Deoghar in connection with Deogahr P.S.
Case no.349 of 2005, corresponding to G.R. No. 942 of 2005.

(H. C. Mishra, J)
R.Kumar