IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6965 of 2011
Sakir Shaikh ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. J. Mazumdar
For the State : A. P.P.
-----
2/26.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 379/411
of the Indian Penal Code in connection with Pakur(M) P.S. Case no.264 of 2010,
corresponding to G.R. No.679 of 2010.
The case relates to theft of truck.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Sakir Shaikh 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 S.D.J.M. Pakur,
in connection with Pakur(M) P.S. Case no.264 of 2010, corresponding to G.R.
No.679 of 2010.
(H. C. Mishra, J)
R.Kumar