High Court Jharkhand High Court

Firoz Raza @ Anjan vs State Of Jharkhand on 1 August, 2011

Jharkhand High Court
Firoz Raza @ Anjan vs State Of Jharkhand on 1 August, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                        B.A. No. 9731 of 2010

           Firoj Raja @ Anjan              ...   ....Petitioner

                              Vs.
           The State of Jharkhand          ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:       Mr. Zaid Ahmad
           For the Opposite Party:   Mr. J. Mahto ,APP

4/01.08.2011

: Bail application filed by petitioner Firoj Raja @ Anjan is
moved by Mr. Zaid Ahmad and opposed by Sri, J. Mahto, learned
Additional P.P.

From the perusal of FIR, I find that only on the basis of
apprehension made by the informant, the offence under section 364A
IPC has been levelled in the FIR. There is absolutely no evidence in the
case diary to show that any ransom was demanded. Petitioner is in
custody from 13.9.2010.

Considering the aforesaid facts and circumstance, I allow
this application and direct the court below to enlarge the petitioner,
above named, on bail on furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Godda in connection with Mahgama P.S.
Case No. 132 of 2010 ( G.R. No. 1005 of 2010).

( Prashant Kumar,J.)

Sharda/-