High Court Jharkhand High Court

Md.Izhar @ Laloo Ansari vs State Of Jharkhand on 11 October, 2011

Jharkhand High Court
Md.Izhar @ Laloo Ansari vs State Of Jharkhand on 11 October, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 6853 of 2011

          Md. Izhar @ Laloo Ansari @ Md. Ishar @ Laloo ..... Petitioner
                                 Versus
          The State of Jharkhand            ....    Opposite Party

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

          For the Petitioner       :Mr. Kailash Prasad Deo
          For the State            :A. P.P.
          For the Informant        :Mr.

                            -----
2/11.10.2011

Heard learned counsel for the petitioner, learned A.P.P. for the
Prosecution and also learned counsel for the informant.

Petitioner has been made accused for the offence under Sections
302/34 of the Indian Penal Code and Section 27 of the Arms Act, in
connection with Godda (Town) P.S. Case No. 183 of 2011, corresponding to
G.R. No. 567 of 2011.

The case relates to murder of one Md. Karim Ansari and there is direct
allegation against this petitioner to have fired pistol upon him due to which
he died.

Learned counsel for the petitioner has submitted that the petitioner
has been falsely implicated in this case and there is allegation against the
other persons also, but the charge sheet has been filed against this
petitioner only.

In the facts and circumstances of the case, particularly in view of the
fact that there is direct allegation against this petitioner to have fired pistol
upon the deceased causing his death, I am not inclined to release the
petitioner Md. Izhar @ Laloo Ansari @ Md. Ishar @ Laloo on bail.
Accordingly, the prayer for bail of this petitioner is rejected.

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