High Court Jharkhand High Court

Anuj Dang vs State Of Jharkhand on 27 June, 2011

Jharkhand High Court
Anuj Dang vs State Of Jharkhand on 27 June, 2011
                  IN THE HIGH COURT OF JHARKHAND, RANCHI
                             B.A. No.3333 of 2011

          Anuj Dang                                .....   Petitioner
                                     Versus
          The State of Jharkhand                   ....      Opposite Party

          CORAM:        HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner       :       Mr. Mohit Prakash
          For the State            :       A. P.P.
                                   -----
2/27.6.2011

Heard learned counsel for the petitioner and learned A.P.P. for the State.

Petitioner has been made accused for the offences under Sections 399/402
of the Indian Penal Code, under Section 25(1-B)a/26/35 of the Arms Act in
connection with Simdega P.S. Case No.115 of 2010, corresponding to G.R.
No.366 of 2010.

The petitioner has been apprehended on 17.11.2010 along with other
persons and from the possession of the Petitioner, one loaded rifle was
recovered. It is alleged that the culprits were making preparation for committing
offence.

In the facts and circumstances of this case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Anuj Dang is directed to be released
on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand) with two
sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Simdega, in connection with Simdega P.S. Case No.115 of 2010,
corresponding to G.R. No.366 of 2010.

(H. C. Mishra, J)
R.Kumar