IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 751 of 2011
Hussain Ansari @ Hussain Mian
@ Md. Hussain... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioners : Mr. P.P. N. Roy, Sr. Advocate
Mr. Chandra Shekhar Prasad
For the State : Mrs. Lily Sahay, A.P.P.
For the Informant Mr. P.C. Sinha
8/22.07.2011
Bail application filed by Hussain Ansari @ Hussain Mian @
Md. Hussain is moved by Sri P.P. N. Roy learned senior counsel for the
petitioners and and opposed by Mrs. Lily Sahay learned Additional PP.
and Sri P.C. Sinha, learned counsel for the informant.
It appears that earlier bail prayer of petitioner rejected
along with Saddique Mian vide order dated 04.05.2010 in B.A. No. 8903
of 2009. However said Saddique Mian later on granted bail vide order
dated 8.07.2011 in B.A. No. 4512 of 2011 on the ground that other co-
accused namely Bango Mian and Bhikhan Mian have been granted bail
by a Bench of this Court. It appears that case of present petitioner is
similar to co-accused Bango Mian and Bhikhan Mian.
Learned Additional PP and learned counsel for the
informant opposed the prayer for bail.
Considering the aforesaid facts and circumstances and
taking into account that similarly situated co-accused have already been
granted bail, I direct the court below to enlarge petitioner, above named,
on bail on his furnishing bail bond of Rs. 10,000/-(Ten thousand) with
two sureties of like amount each to the satisfaction of learned 1 st
Additional Sessions Judge, Giridih in connection with Bengabad P.S.
Case No. 12 of 2009 corresponding to G.R. No. 70 of 2009 arising out
of S.T. No. 42 of 2010.
(Prashant Kumar, J.)
Binit