High Court Jharkhand High Court

Siraj Haque @ Sanjay vs State Of Jharkhand on 13 September, 2011

Jharkhand High Court
Siraj Haque @ Sanjay vs State Of Jharkhand on 13 September, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                B.A. No.5309 of 2011

          Siraj Haque @ Sanjay                            .....   Petitioner
                                       Versus
          The State of Jharkhand                          ....      Opposite Party

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

          For the Petitioner           :     Mr. Soumitra Baroi
          For the State                :     A. P.P.

                                     -----
3/13.9.2011

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

Petitioner has been made accused for the offence under Sections 420 and
414 of the Indian Penal Code, in connection with Katras P.S. Case no.106 of
2011, corresponding to G.R. No. 1538 of 2011.

Petitioner was apprehended along with a car which was suspected to be
stolen.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Siraj Haque @ Sanjay 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, 1st Class, Dhanbad, in connection with Katras P.S. Case
no.106 of 2011, corresponding to G.R. No. 1538 of 2011.

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