High Court Jharkhand High Court

Sahjad Khan vs State Of Jharkhand on 5 September, 2011

Jharkhand High Court
Sahjad Khan vs State Of Jharkhand on 5 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.5012 of 2011

          Shahjad Khan                                    .....   Petitioner
                                     Versus
          The State of Jharkhand                          ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. Dilip Kumar Prasad
          For the State              :      A. P.P.

                                  -----
6/5.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 380 of
the Indian Penal Code, in connection with Sadar P.S. Case No. 204 of 2011,
corresponding to G.R. No. 996 of 2011.

The case relates to commission of theft in the house of the informant.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Shahjad Khan is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Judicial
Magistrate, Hazaribagh, in connection with Sadar P.S. Case No. 204 of 2011,
corresponding to G.R. No. 996 of 2011.

(H. C. Mishra, J)
R.Kumar