High Court Jharkhand High Court

Surendra Prasad Singh vs State Of Jharkhand on 20 May, 2011

Jharkhand High Court
Surendra Prasad Singh vs State Of Jharkhand on 20 May, 2011
                                         4


               In the High Court of Jharkhand at Ranchi

                     B.A. No.3233 of 2011

               Surendra Prasad Singh.................Petitioner

                     VERSUS

               State of Jharkhand .........Opposite Party

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioner : Mr. Nilesh Kumar
               For the State      : A.P.P

      2/ 20.5.11

. Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State.

The petitioner is an accused in Baliapur P.S. Case no.54 of

2009 registered under Section 395 of the Indian Penal Code.

Learned counsel appearing for the petitioner submits that

the petitioner, owner of the vehicle, has been made accused as it is said

that the looted articles were being transported to other place but the

petitioner being owner was not knowning at all that the articles which had

been carried in the vehicle was the subject matter of dacoity.

Regard being had to the facts and circumstances of

the case, the above named petitioner is directed to be enlarged on bail on

furnishing bail bond of Rs.10,000/- (Rupees ten thousand) with two

sureties of the like amount each to the satisfaction Judicial Magistrate,

1st class, Dhanbad in Baliapur P.S case no.54 of 2009 (G.R.No.1825 of

2009).

( R. R. Prasad, J.)
ND/