High Court Jharkhand High Court

Hakim Ansari vs State Of Jharkhand on 25 January, 2011

Jharkhand High Court
Hakim Ansari vs State Of Jharkhand on 25 January, 2011
                            IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                                       B.A. No.8606 of 2010

                      Hakim Ansari.      .      .     .Applicant
                                         Versus
                    State of Jharkhand .        .     .      .   Opp. party
                                         -----
                 CORAM: THE HON'BLE MR. JUSTICE SUSHIL HARKAULI
                                         -----
                    For the Applicant : M/s C.S. Prasad
                    For the Opp. party : A.P.P.
                                         -----
02/25.01.2011

. Heard the learned counsel for the applicant as well as 
learned counsel for the State.

This bail application for grant of regular bail has been 
preferred by the above named applicant who is accused in 
connection   with   Ahilyapur   P.S.   Case   No.   51/2008 
corresponding to G.R. Case No.1576 of 2008   for the offence 
registered under sections 395  of the Indian Penal Code.

The   F.I.R.   was   against   unknown   accused,   and   it   has 
been   recorded   in   the   bail   rejection   order   of   the   Sessions 
Judge   that   the   applicant   was   not   put­up   for   Test 
Identification Parade.  

Considering the overall facts and circumstances of the 
case but without expressing any final opinion on merits, it is 
directed   that   unless   he   is   wanted   in   connection   with   any 
other offence, the applicant shall be released on bail pending 
trial on his furnishing bail bond of Rs.10,000/­(ten thousand) 
with two sureties of the like amount each, to the satisfaction 
of the learned Chief Judicial Magistrate, Giridih in connection 
with Ahilyapur P.S. Case No. 51/2008 corresponding to G.R. 
Case No.1576 of 2008.

( Sushil Harkauli, J.)

Sudhir.