IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.385 of 2011
Kauleshwar Mahto @ Kaleshwar Mahto .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. P.K.Pathak, Advocate
For the O.P. : APP
-----
2/24.02.2011
The petitioner is an accused in the case registered for the offence under
sections 302/34, 120B of the Indian Penal Code, section 27 of the Arms Act
and section 17 of Criminal Law Amendment Act.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case only on the basis of confessional statement of co-
accused-Mahesh Mahto; he is a para teacher; nothing incriminating has been
recovered from the possession of the petitioner; he is in custody since
October,2010; petitioner is a local permanent resident; there is no chance of his
absconding.
Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner was arrested from the Munda Mela and one T.V.S.Motorcycle
and the incriminating Motorcycle and other articles were recovered from that
place; the witnesses have also named this petitioner. However, he has not
disputed the other contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the above
named petitioner 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, Ranchi in connection with
Khelari P.S. case no.33 of 2010, corresponding to G.R. Case no.2153 of 2010.
( Narendra Nath Tiwari, J.)
s.b.