High Court Jharkhand High Court

Murtuza Ansari vs State Of Jharkhand on 17 October, 2011

Jharkhand High Court
Murtuza Ansari vs State Of Jharkhand on 17 October, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 6345 of 2011

          Murtuza Ansari         ..... Petitioner
                                 Versus
          The State of Jharkhand ....    Opposite Party

          CORAM:        HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner     :Mr. Arbind Kumar Sinha
          For the State          :A. P.P.

                             -----
3/17.10.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 302,
120B/34 of the Indian Penal Code and Section 27 of the Arms Act, in
connection with G. R. No. 519 of 2009 arising out of Bhandaria P.S. Case No.
18 of 2009.

From the FIR, it appears that three unknown persons had committed
murder of the deceased and the petitioner has been named in the FIR due
to previous enmity.

From the FIR itself, it is apparent that on the date of occurrence, the
petitioner was in jail custody and it is alleged that due to enmity, the
petitioner had conspired the murder of the deceased.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Murtuza Ansari is directed to
be released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
learned Chief Judicial Magistrate, Garhwa in connection with G. R. No. 519 of
2009 arising out of Bhandaria P.S. Case No. 18 of 2009.

(H. C. Mishra, J)
Umesh/-