IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.923 of 2011
1. Anand Roy
2. Reyaz Ansari .... Petitioners
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioners : Mr. Indrajit Sinha, Advocate
For the O.P. : APP
-----
3 /28.03.2011
The petitioners are accused in the case registered for the offence under
sections 364A/34 of the Indian Penal Code and section 25(1-b)a, 26 and 35 of
the Arms Act.
Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case only on the basis of confessional statement
of co-accused; nothing incriminating has been recovered from their possession;
co-accused-Vijay Shukla and Ricky Saluja @ Sardar were granted bail by
learned court below; petitioners are in custody since December,2010;
petitioners are local permanent residents; there is no chance of their
absconding.
Learned APP opposed the prayer for bail of the petitioners and submitted
that the petitioners appeared belatedly much after issuance of process against
them. However, he has not disputed the other contentions of learned counsel for
the petitioners.
Regard being had to the facts and circumstances of the case, the above
named petitioners 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 learned A.D.J., F.T.C., Koderma in connection with S.T. no.45 of
2008, arising out of Koderma (T) P.S. case no.412 of 2007, corresponding to
G.R. Case no.594 of 2007.
( Narendra Nath Tiwari, J.)
s.b.