IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.846 of 2011
Upendra Kumar Choudhary .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. M.S.Chhabra, Advocate
For the O.P. : APP
-----
2/07.03.2011
The petitioner is an accused in the case registered for the offence under
section 392 of the Indian Penal Code.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; nothing incriminating has been recovered from his
possession; the SIM card, which was used in the mobile, has not been
recovered from the petitioner’s possession; there is no other cogent material
against the petitioner; he is in custody since September,2010; petitioner is a
local permanent resident; there is no chance of his absconding.
Learned APP opposed the prayer for bail of the petitioner and submitted
that he has got one criminal antecedent. However, he has not disputed the other
contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Judicial Magistrate, 1st Class, Chaibasa in connection
with Muffasil (Pandrasali O.P.) P.S. case no.80 of 2009, corresponding to G.R.
no.491 of 2009.
( Narendra Nath Tiwari, J.)
s.b.