IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1440 of 2011
Sanjay Paswan .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. Rajendra Prasad, Advocate
For the O.P. : APP
-----
2/23.03.2011
The petitioner is an accused in the case registered for the offence under
sections 392 and 411 of the Indian Penal Code.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; nothing incriminating has been recovered from his
possession; the alleged recovery of currency notes is wholly false and baseless;
there is no specific identification in the currency notes or other articles; there is
no other cogent material against the petitioner; he is in custody since
October,2010; petitioner is a local permanent resident; there is no chance of his
absconding.
Learned APP opposed the prayer for bail of the petitioner, but after going
through the case diary, has not disputed the contention made by the learned
counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Deoghar in connection with
Sarwan P.S. case no.145 of 2010, corresponding to G.R. Case no.1691 of
2010.
( Narendra Nath Tiwari, J.)
s.b.