High Court Jharkhand High Court

Siddhu Kuma Diwedi vs State Of Jharkhand on 23 March, 2011

Jharkhand High Court
Siddhu Kuma Diwedi vs State Of Jharkhand on 23 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.1401 of 2011

            Siddhu Kumar Diwedi                                  .... Petitioner
                                      Versus
            The State of Jharkhand                            ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Mr. R. Sahay, Advocate
            For the O.P.             : APP
                                  -----

 2/23.03.2011

The petitioner is an accused in the case registered for the offence under
section 25(1-b)a, 26 and 35 of the Arms Act.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; the allegation of recovery of fire arm is wholly
concocted; petitioner has got no criminal antecedent; he is in custody since
December,2010 without any cogent basis; petitioner is a local villager; there is
no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the contention made by the 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, Bokaro in connection with
B.S.City P.S. case no.460 of 2010, corresponding to G.R. Case no.1696 of
2010.

( Narendra Nath Tiwari, J.)
s.b.