IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1021 of 2011
Rajesh Kumar Yadav @ Rajesh Yadav .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. K. Sahay, Advocate
For the O.P. : APP
-----
2 /04.03.2011
The petitioner is an accused in the case registered for the offence under
sections 353, 307/34 of the Indian Penal Code and section 25(1-B)a, 26, 27 and
35 of the Arms Act.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case only on the basis of confessional statement co-
accused-Vijay Yadav; nothing incriminating has been recovered from his
possession; there is no specific allegation of any overt act against the petitioner;
he is in custody since October,2010 without any cogent basis; petitioner is a
local permanent resident; there is no chance of his absconding.
Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the contention made by the 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 Additional District Judge, F.T.C., Koderma in connection
with S.T. Case no.61 of 2007, arising out of Koderma Chandwara P.S. case
no.98 of 2006, corresponding to G.R. Case no.146 of 2006.
( Narendra Nath Tiwari, J.)
s.b.