IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 9804 of 2010
...
Afroj Ansari ... ... Petitioner
-Versus-
The State of Jharkhand ... ... Opposite Party.
...
CORAM :- HON'BLE THE CHIEF JUSTICE.
For the Petitioner : - Mr. G. C. Sahu, Advocate
For the State : - A.P.P.
...
3/24.02.2011
Heard the parties.
Learned counsel for the petitioner submits that the
petitioner was neither named in the first information report nor he was put on the
Test Identification Parade. The prosecutrix has not named the petitioner. The only
evidence available on record against the petitioner is the confessional statement of
the co-accused. In that view of the matter, it cannot be stated that there is any case
against the petitioner.
The learned Public Prosecutor could not dispute the aforesaid facts.
In view thereof, this Court considers it appropriate that the petitioner
abovenamed be enlarged on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Ranchi in connection with Bero P.S Case No. 42 of 2010, G.R.
No. 2329 of 2010, subject to the condition that he shall report to the concerned
Police Station once in a month, failing which his bail bond shall be liable to be
cancelled.
(Bhagwati Prasad,C.J.)
APK/SI