High Court Jharkhand High Court

Santi Dutta @ Sunti Dutta @ Santi … vs State Of Jharkhand on 18 August, 2011

Jharkhand High Court
Santi Dutta @ Sunti Dutta @ Santi … vs State Of Jharkhand on 18 August, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               B.A. No. 5058 of 2011
                                        ...
           Santi Dutta @ Sunti Dutta @ Santi Kumar Dutta
                                                           ...     ...       Petitioner
                                 ­V e r s u s­
           The State of Jharkhand                          ...  ... Opposite Party
                                        ...
           CORAM: ­ HON'BLE MR. JUSTICE D.N. UPADHYAY.
                                        ...
           For the Petitioner           : ­ Mr. P.K. Mukhopadhyay, Advocate.
           For the State                : ­ Mr. D.K. Prasad, A.P.P.
                                        ...
03/18.08.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 414, 
465, 468 and 471 of the Indian Penal Code.

It   is   alleged   that   the   stolen   motorcycle   has   been   recovered 
from the possession of the petitioner. 

It is submitted that petitioner is in jail custody since last eleven 
months   and   no   document,   to   show   that   he   has   been   preparing 
document against stolen motorcycle, recovered from his possession.

Learned counsel for the State opposed the prayer for bail.
Considering the detention of petitioner in jail custody, 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   Judicial   Magistrate,   1st 
Class, Jamshedpur in connection with Mango (M.G.M.) P.S. Case No. 
374 of 2010 corresponding to G.R. No. 2354 of 2010.

 

    (D.N. Upadhay, J.)
sunil/