IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9795 of 2010
Firoj Raja @ Firoj @ Ansari .....Petitioner
Versus
The State of Jharkhand .....Opposite Party
Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. Zaid Ahmad, Advocate
For the State : APP
--------
04-16/05
/2011 Heard.
It is submitted that petitioner’s name has come on the basis of
suspicion and his confession and that it is alleged that one Nokia
Mobile was recovered from his possession and the motorcycle used
in the crime was recovered at the instance of petitioner, whereas the
Nokia Mobile is not the subject matter of the crime and it belonged to
the petitioner and the motorcycle in question belonged to the uncle
of the petitioner which has been released to him and that similarly
situated co-accused Md. Afjal and Mahmood Ansari @ Mahmood have
been granted bail vide B.A. No. 1761 of 2011.
In that view of the matter, petitioner above named, 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 Chief Judicial Magistrate, Sahibganj, in connection with
Borio P.S. Case No. 148 of 2010, G.R. No. 313 of 2010, on the
conditions that (1) one of the bailers will be close relative of the
petitioner (II) other bailer should have landed property within the
jurisdiction of the court and (III) petitioner will attend the court
concerned regularly.
( R. K. Merathia, J)
Rakesh/