IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4849 of 2011
Md. Afroz Ansari ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Kailash Prasad Deo
For the State : A. P.P.
-----
4/24.8.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 413/34 of
the Indian Penal Code, in connection with Poraiyahat P.S. Case no. 128 of 2010,
corresponding to G.R. No. 675 of 2010.
The case relates to recovery of iron scraps.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Md. Afroz Ansari 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, Godda, in connection with Poraiyahat P.S. Case no. 128 of 2010,
corresponding to G.R. No. 675 of 2010.
(H. C. Mishra, J)
R.Kumar