IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6731 of 2011
Sandeep Lohra ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Mohit Prakash
For the State : A. P.P.
-----
2/23.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused in connection with Sisai P.S. Case
no.03 of 2011, corresponding to G.R. No.24 of 2011 for the offence under
Sections 364/120B/34 of the Indian Penal Code and later on added Sections
302/201 of the Indian Penal Code.
The case relates to abduction and murder of the deceased. The petitioner
is not named in the FIR.
Learned counsel for the petitioner has submitted that the petitioner has
been falsely implicated in this case only on the basis of the confessional statement
of the co-accused and there is no eyewitness to the occurrence and has,
accordingly, prayed for bail.
Learned APP has opposed the prayer for bail, but very fairly conceded that
the petitioner has made accused in this case only on the basis of confessional
statement of the co-accused.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Sandeep Lohra 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 Chief Judicial
Magistrate, Gumla, in connection with Sisai P.S. Case no.03 of 2011,
corresponding to G.R. No.24 of 2011.
(H. C. Mishra, J)
R.Kumar