High Court Jharkhand High Court

Suresh Karmkar vs State Of Jharkhand on 19 October, 2011

Jharkhand High Court
Suresh Karmkar vs State Of Jharkhand on 19 October, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 7252 of 2011

          Suresh Karmkar              .....   Petitioner
                                 Versus
          The State of Jharkhand      ....      Opposite Party

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

          For the Petitioner     :Mr. Manish Kumar
          For the State          :A. P.P.

                             -----
2/19.10.2011

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

Petitioner has been made accused for the offence under Sections
399/402 of the Indian Penal Code and Section 25(1-B)(a)/26/35 of the Arms
Act, in connection with Sindri P.S. Case No. 47 of 2011, corresponding to
G.R. Case No. 1680 of 2011 (S. T. No. 395 of 2011).

The Police was informed that some persons were making preparation
to commit the offence. The Police raided the place and two persons
including this petitioner were apprehended by the Police on 26.05.2011 and
from the possession of the petitioner one country made Pistol with four live
cartridges were recovered.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Suresh Karmkar 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 Additional Sessions Judge, 5th, Dhanbad in connection with Sindri
P.S. Case No. 47 of 2011, corresponding to G.R. Case No. 1680 of 2011 (S.
T. No. 395 of 2011).

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