IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.866 of 2011
Press Vishwakarma @ Paresh Vishwakarma .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. P.K.Verma, Advocate
For the O.P. : APP
-----
2/08.03.2011
The petitioner is an accused in the case registered for the offence under
sections 395, 397 and 412 of the Indian Penal Code.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; he is not named in the F.I.R.; nothing
incriminating has been recovered from the petitioner’s possession; the alleged
mobile has been recovered, which is different from the mobile of the petitioner,
as described in the F.I.R.; petitioner has got no criminal antecedent; he is in
custody since November,2009; 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 call detailed was collected and IMEI number tallied with the petitioner’s
IMEI number. However, he has not disputed the other contention 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 Sessions Judge, Latehar in connection with S.T. Case
no.81 of 2010, arising out of Rail Barkakana P.S. case no.35 of 2009,
corresponding to G.R. no.1743 of 2009 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.