High Court Jharkhand High Court

Karu Mian vs State Of Jharkhand on 3 May, 2011

Jharkhand High Court
Karu Mian vs State Of Jharkhand on 3 May, 2011
                                              8


                In the High Court of Jharkhand at Ranchi

                      B.A. No.8172 of 2010

                Karu Mian...........................................Petitioner

                      VERSUS

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

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

                For the Petitioner : Mr.S.N.Roy
                For the State      :A.P.P

4.    3.5.11

. Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State.

The petitioner is an accused in Giridih (M) P.S. case no.400 of

2009 registered under Section 302 of the Indian Penal Code and under

Section 27 of the Arms Act.

Learned counsel appearing for the petitioner submits that this

petitioner as well as Md. Ismail and also Md.Siraj have been alleged to

have fired shot upon the deceased causing injury resulting into his

death and that Md. Ismail and also Md. Siraj have been admitted to

bail and the case of the petitioner stands on similar footing as that of

the aforesaid two persons.

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/- (Rupees ten thousand) with two

sureties of the like amount each to the satisfaction of Additional

Sessions Judge, FTC-IX, Giridih in S.T. No.162 of 2010 arising out of

Giridih (M) P.S. case no.400 of 2009 (G.R.No.2506 of 2009).

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