High Court Jharkhand High Court

Suren Paswan & Anr vs State Of Jharkhand on 30 June, 2011

Jharkhand High Court
Suren Paswan & Anr vs State Of Jharkhand on 30 June, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                B. A.  No.  3821 of   2011                 
          1. Suren Paswan
          2. Gangadhar Paswan @ Jaldhar Paswan
                                                  ....  ....  ....     Petitioners       
                                             Versus
          The State of Jharkhand                  ....  ....  ....     Opposite Party 
                                         ­­­­­­­­
          CORAM      : HON'BLE MR. JUSTICE  H. C. MISHRA
                                         ­­­­­­­­
          For the Petitioners            :Mr. V.K. Jha, Advocate
          For the State                  :Mr. S. Maji, A.P.P.
                                         ­­­­­­­­
                      
    02/30.06.2011

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

The petitioners have been made accused for the offence registered 
under Sections 399/402 of the Indian Penal Code and 25(1­b)A/26/35 of the 
Arms Act in connection with Jasidih  P.S. Case No. 07 of 2011 corresponding to 
G.R. No. 31 of 2011. 

The   petitioner   and   other   accused   persons   were   apprehended   on 
06.01.2011   for   allegedly   making   preparation   of   commission   of   offence.   From 
possession of petitioner no.1­ Suren Paswan one live cartridge was recovered. So 
far as petitioner no.2­Gangadhar Paswan @ Jaldhar Paswan is concerned, from 
his possession one knife was recovered. 

In the facts of this case, I am inclined to enlarge the petitioners on 
bail.   Accordingly,   the   petitioners,   Suren   Paswan   and   Gangadhar   Paswan   @ 
Jaldhar Paswan, are directed to be released on bail, on furnishing bail bonds of 
Rs. 10,000/­ (Rupees Ten thousand) each with two sureties of the like amount 
each, to the satisfaction of Chief Judicial Magistrate, Deoghar in connection with 
Jasidih  P.S. Case No. 07 of 2011 corresponding to G.R. No. 31 of 2011. 
.

                    (H. C. Mishra, J.)  

Anit