High Court Jharkhand High Court

Ganesh Koiry vs State Of Jharkhand on 6 January, 2011

Jharkhand High Court
Ganesh Koiry vs State Of Jharkhand on 6 January, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                B.A. No. 8130 of 2010

        Ganesh Koiry             ............... Petitioner
                                Versus
        The State of Jharkhand             .........      Opposite Party
                                ----------
              CORAM:       HON'BLE MR. JUSTICE PRADEEP KUMAR

        For the Petitioner                    : Mr. A.K.Sahani
        For the State                         : A.P.P.

                                      -----------

02 /06.01.2011

Heard the learned counsel for the petitioner and learned counsel
for the State.

Petitioner is an accused in a case registered u/s 420 of the I.P.C
and u/s 10(A)(V) of the Unlawful Activities Prevention Act, 1967.

It is submitted by learned counsel for petitioner that only allegation
against the petitioner that he asked the informant to go to Gomia and get
training in the MCC camp and subsequently, he asked him to join the MCC and
attend meeting whereupon, this FIR was lodged. However, after investigation
police found only a case u/s 420 of the I.P.C and petitioner is in custody since,
13.8.2010.

Learned counsel for the State opposed the prayer
In the facts & circumstances of the case ,petitioner is directed to
be released on bail on furnishing bail bond of Rs.15,000(Fifteen Thousand) with
two sureties of the like amount each to the satisfaction of A.C.J.M., Bermo at
Tenughat in connection with Gomia P.S. Case No. 145 of 2010 corresponding
to G.R. Case No. 752 of 2010, subject to the condition that bailors must be local
having property within the jurisdiction of the court. Further, petitioner will appear
in the court once every month on the date fixed so that no further delay is
caused , otherwise his bail bond will be cancelled.

( Pradeep Kumar, J.)
A. Mohanty