IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 3544 of 2011
1. Md. Akhtar Ansari @ Gupta
2. Dhanraj Srivastava .... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. D.K.Jaiswal, Advocate
For the State : Mr. T.N.Verma, A.P.P.
------
2/ 09.06.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
State.
The petitioners have been made accused for the offence registered
under Sections 392 of the Indian Penal Code in connection with Petarbar P.S. Case
No. 65 of 2009 corresponding to G.R. No. 692 of 2009 which relates to robbery
and it is alleged that Rs. 13,500/-, one mobile phone and one motorcycle were
looted by four miscreants from the informant.
Learned counsel for the petitioners has submitted that the petitioners
have been made accused on the basis of confessional statement of co-accused and
there is no recovery from their possession and they have remained in custody since
31.8.2010.
Learned A.P.P. opposed the prayer for bail of the petitioners stating
that the petitioners have got several criminal antecedents.
From the impugned order itself, it appears that in this case, the
petitioners have been made accused on the basis of confessional statement.
In the facts and circumstances of this case, I am inclined to enlarge
petitioners, Md. Akhtar Ansari @ Gupta and Dhanraj Srivastava on bail.
Accordingly, they are directed to be released on bail, on furnishing bail bond of
Rs. 10,000/- (ten thousand) each, with two sureties of the like amount each, to the
satisfaction of Sri K.K. Prasad, Judicial Magistrate, 1st Class, Bermo at Tenughat
or his successor Court, in connection with Petarbar P.S. Case No. 65 of 2009
corresponding to G.R. No. 692 of 2009.
( H. C. Mishra, J.)
R.Kr.