High Court Jharkhand High Court

Jiroli Ansari @ Jurouli Ansari vs State Of Jharkhand on 9 May, 2011

Jharkhand High Court
Jiroli Ansari @ Jurouli Ansari vs State Of Jharkhand on 9 May, 2011
              In the High Court of Jharkhand at Ranchi

                      B.A. No.3074 of 2011

              Jiroli ansari @ Jurouli Ansari........ .......... Petitioner

                      VERSUS

              State of Jharkhand ..............................Opposite Party

              CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

              For the Petitioner :Mr. D.K.Jaiswal
              for the State     :A.P.P

2/ 9.5.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

The petitioner is an accused in Chas (Muffasil) P.S. Case

no.30 of 2010 registered under Sections 341/323/326/307/386/34 of the Indian

Penal Code.

Learned counsel appearing for the petitioner submits that main

accused who is said to have assaulted the drive with a piece of stone has already

been admitted to bail and therefore, the petitioner against whom there is general

allegation be also admitted to bail.

Regard being had to the facts and circumstances of the case,

the above named petitioner is directed to be enlarged on bail on furnishing bail bond

of Rs.10,000/- (Rupees ten thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Bokaro in Chas (Muffasil) P.S. case

no.30 of 2010 (G.R. No.460 of 2010).

(R.R.Prasad, J.)

ND/