High Court Jharkhand High Court

Siya Ram Yadav vs State Of Jharkhand on 25 May, 2011

Jharkhand High Court
Siya Ram Yadav vs State Of Jharkhand on 25 May, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                             B. A. No. 3694 of 2011

               Siya Ram Yadav         ... ...     ...    Petitioner
                                      Versus
               The State of Jharkhand ... ...     ... Opp. Party

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

               For the Petitioner     : Mr. Manoj Kumar Jha, Advocate
               For the Opp. Party     : Mr. M. Palit, A.P.P.


2/25.05.2011

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

Petitioner has been made accused for the offences under
Sections 395/411 of the Indian Penal Code in connection with
Boarijore P.S. Case No. 10 of 2011 corresponding to G.R. No. 175 of
2011 which was registered against unknown, on the basis of
information given by informant Lakshmi Narayan Tiwari, who was
waylaid by some culprits and his motorcycle, some cash and mobile
phone was looted by culprits.

Learned counsel for the petitioner submitted that petitioner
has been falsely implicated in this case on the basis of recovery of
motorcycle from the possession of petitioner. Learned counsel for the
petitioner accordingly prayed that petitioner may be enlarged on bail.

Learned A.P.P. opposed the prayer for bail.
From the impugned order it appears that on the basis of
confessional statement of co-accused motorcycle was recovered from
petitioner.

In the facts and circumstance of the case, I am inclined to
release the petitioner on bail. Accordingly, the petitioner Siya Ram
Yadav is directed to be released on bail, on furnishing bail bond of Rs.
10,000/-(Rs. Ten thousand) with two sureties of like amount each to
the satisfaction of learned Chief Judicial Magistrate Godda in
connection with Boarijore P.S. Case No. 10 of 2011 corresponding to
G.R. No. 175 of 2011.

(H.C. Mishra, J.)

Binit