High Court Jharkhand High Court

Suraj Paswan vs State Of Jharkhand & Anr on 17 February, 2011

Jharkhand High Court
Suraj Paswan vs State Of Jharkhand & Anr on 17 February, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.9776 of 2010

            Suraj Paswan                                    ...... Petitioner
                                       -Versus-
            The State of Jharkhand .               ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Binod Kumar Jha, Advocate.
            For the State      : A.P.P.
                                 ------

2/17.02.2011

: The petitioner is an accused in the case registered under
Sections 420, 406, 409 and 120B of the Indian Penal Code.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; the main
allegation is against co-accused Satrughan Singh; the only allegation
against the petitioner is his connivance without any cogent basis; he is
in custody since July, 2010; he is a local permanent resident and there is
no chance of his absconding.

Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the other contentions of learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Sub-Divisional
Judicial Magistrate, Dhanbad in connection with C.P. Case No.30 of
2009.

(Narendra Nath Tiwari, J.)
Shamim/