IN THE HIGH COURT OF JHARKHAND AT RANCHI.
B.A. No. 6872 of 2008
...
Rajendra Ravidas @ Jhupar Rabidas ... ... Petitioner
-V e r s u s-
The State of Jharkhand ... ... Opposite Party.
...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
...
For the Petitioner : - Mr. D.K. Jaiswal, Advocate.
For the State : - A.P.P.
...
02/ 18.10.2008
The petitioner is accused for the offence under Section 379 of
the Indian Penal Code.
Heard learned counsel for the petitioner and learned counsel
for the State.
It is submitted on behalf of the petitioner that the instant case
is totally misconceived against the petitioner who was neither
arrested at the spot nor any incriminating article was recovered from
his conscious possession.
Learned counsel for the State opposes the prayer for bail.
In the facts and circumstances of the case, the petitioner above
named is directed to be released on bail on his furnishing bail bond
of Rs. 10,000/- (Rupees ten thousand) with two sureties of the like
amount each to the satisfaction of Additional Chief Judicial
Magistrate, Bermo at Tenughat, in connection with B.T.P.S. Case No.
27 of 2008 corresponding to G.R. No. 337 of 2008 but with condition
that the petitioner shall remain physically present before the trial court on
each and every date till the conclusion of the trial.
(D.G.R. Patnaik, J.)
Sunil/