IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3285 of 2011
Ram Saran Oraon ..... ..... Petitioner
Versus
The State of Jharkhand ..... ..... Opposite Party
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioner : Mr. Kripa Shankar Nanda, Advocate
For the Opp. Party : Mr. Amitabh, A.P.P.
02/31.05.2011
Heard learned counsel for the petitioner and learned counsel
for the State.
The petitioner is an accused in this case registered under
Section 399/402 of the Indian Penal Code and Section 25(1b)a/26/35 of
the Arms Act.
Learned counsel for the petitioner submits that only one iron
Dhabia and one mobile phone have been recovered from the possession of
the petitioner and the petitioner is in custody from 15/01/2011.
Considering the fact and circumstance of the case and
considering the period of custody of the petitioner, the petitioner namely
Ram Saran Oraon is directed to be released on bail on furnishing bail bond
of Rs. 10,000/ (Ten thousand) with two sureties of the like amount each
to the satisfaction of learned Chief Judicial Magistrate, Gumla, in
connection with Sisai P.S. Case No. 08 of 2011, corresponding to G.R. No.
48 of 2011, subject to the condition that one of the bailors will be his close
relative having immovable property within the jurisdiction of the trial
court concerned.
(JAYA ROY, J.)
Ajay/