High Court Jharkhand High Court

Anuj Kumar Singh @ Jile vs State Of Jharkhand on 20 September, 2011

Jharkhand High Court
Anuj Kumar Singh @ Jile vs State Of Jharkhand on 20 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6505 of 2011

          Anuj Kumar Singh @ Jile                         .....   Petitioner
                                     Versus
          The State of Jharkhand                          ....      Opposite Party

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

          For the Petitioner         :      Mr. Ananda Sen
          For the State              :      A. P.P.

                                  -----
2/20.9.2011

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

Petitioner has been made accused for the offence under Sections
302/34/120B of the Indian Penal Code , in connection with Adityapur P.S. Case
no.25 of 2011, corresponding to G.R. No.67 of 2011.

There is direct and specific allegation against the other co-accused persons
to have committed the murder of the deceased and the petitioner is not even
named in the FIR.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Anuj Kumar Singh @ Jile 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, Seraikella, in connection with Adityapur P.S. Case no.25
of 2011, corresponding to G.R. No.67 of 2011.

(H. C. Mishra, J)
R.Kumar