IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7662 of 2011
Sukhdeo Sah @ Bittu @ Sukhdev Sahu ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Ananda Sen
For the State : A. P.P.
-----
2/17.11.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 394 of
the Indian Penal Code in connection with Kadma P.S. Case no.134 of 2009,
corresponding to G.R. No.2047 of 2009.
The case relates to robbery of a motorcycle and case was instituted against
unknown.
From the impugned order, it appears that the petitioner was apprehended in
connection with another case and on the basis of the confessional statement of
this petitioner, the looted motorcycle was recovered.
In the facts and circumstances of the case, I am not inclined to release the
petitioner Sukhdeo Sah @ Bittu @ Sukhdev Sahu on bail. Accordingly, the prayer
for bail stands rejected.
(H. C. Mishra, J)
R.Kumar