IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No.8653 of 2014
Ravi Biswakarma @ Ravi Lohar. .......... Petitioner.
-Versus-
The State of Jharkhand. .......... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE D. N. UPADHYAY
------
For the Petitioner : Mr. P.A.S. Pati, Advocate
For the State : A.P.P.
------
04/03.03.2015
: Heard learned counsel for the parties.
The petitioner is an accused in a case registered under
Section 379 of the Indian Penal Code.
It is a case of motorcycle theft. Motorcycle, bearing
Registration No.JH-05V-1158, was stolen by miscreants.
During investigation, stolen motorcycle has been recovered
from possession of one Ravi Narayan Patar who has disclosed
that he has purchased the said motorcycle from the present
petitioner and produced an affidavit sworn by father of the
present petitioner.
It is submitted that nothing incriminating has been
recovered from possession of the petitioner. He has not sold
any motorcycle to said Ravi Narayan Patar and he is
languishing in jail custody since 25th July, 2014.
Counsel for the State has opposed the petitioner’s
prayer for bail.
Considering period of detention of the petitioner in jail
custody coupled with the fact that stolen motorcycle has not
been recovered from his possession, the petitioner, above
named, is directed to be released on bail on furnishing bail
bond of Rs.10,000/- (rupees ten thousand) with two sureties
of the like amount, each, to the satisfaction of learned Chief
Judicial Magistrate, Saraikella, in connection with Adityapur
P.S. Case No.245 of 2010, corresponding to G.R. No.680 of
2010.
(D. N. Upadhyay, J.)
Sanjay/