IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9204 of 2010
Rajesh Samad ....... .................. ... Petitioner
-- Versus --
The State of Jharkhand ....... ................... ... Opp. Party
---------
CORAM: HON'BLE THE CHIEF JUSTICE
---------
For the Petitioner : Mr. Ananda Sen
For the State : A.P.P
---------
02/ 03.02.2011
Heard learned counsel for the parties.
The allegation against the petitioner is that from his custody and
from the custody of other number of persons motorcyles were recovered. The
petitioner is behind bars since 9.9. 2010.
In view of the aforesaid, it is considered appropriate to enlarge the
petitioner, above named, on bail on furnishing bail bond of Rs. 10,000/- (Ten
Thousand) with two sureties of like amount each to the satisfaction of learned
Chief Judicial Magistrate, Seraikella in connection with Kharswan P.S. Case No.
34 of 2010, corresponding to G.R. No. 719 of 2010.
(Bhagwati Prasad, C.J.)
SI/Alankar