High Court Jharkhand High Court

Raja @ Ayub Ansari vs State Of Jharkhand on 22 February, 2011

Jharkhand High Court
Raja @ Ayub Ansari vs State Of Jharkhand on 22 February, 2011
                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  B.A. No. 8656 of 2010

                  Raja alias Ayub Ansari                      ......       Petitioner
                                                ­Versus­
                  The State of Jharkhand                      ......      Opposite Party
                                                         ­­­­­­
                 CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                         ­­­­­­
                For the Petitioner                :  Mr. Gaurav Priyadarshi, Advocate
                For the Opposite Party  :  A.P.P.
                                                  ­­­­­­
     02/22.02.2011

Heard learned counsel for the parties.

The petitioner is charged with an offence under Section 414 of 
the Indian Penal Code. A motorcycle is  said to have been recovered 
from his premises on the basis of the confessional statement of the co­
accused. He is behind the bars since 04.10.2010. The case is triable by 
the Magistrate.

In   view   of   the   aforesaid,   this   Court   considers   appropriate   to 
enlarge the petitioner on bail on furnishing bail bond of Rs.10,000/­ 
with two sureties of the like amount each to the satisfactions of Chief 
Judicial Magistrate, Ranchi in connection with Ratu P.S. Case No. 143 
of 2010 corresponding to G.R. No. 4321 of 2010.

  (Bhagwati Prasad,C.J.) 
Birendra/SI