High Court Jharkhand High Court

Arjun Oraon vs State Of Jharkhand on 18 April, 2011

Jharkhand High Court
Arjun Oraon vs State Of Jharkhand on 18 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           B.A. No.9693 of 2010

            Arjun Oraon                                      .... Petitioner
                                          Versus
            The State of Jharkhand                             ...O.P.

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

            For the Petitioner         : Mr. Ravi Prakash, Advocate
            For the O.P.              : APP
                                   -----

 3/18.04.2011

The petitioner is an accused in the case registered for the offence under
sections 387, 414/34,120B of the Indian Penal Code and section 65 of I.T. Act.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; the allegation is that two SIM Cards were
recovered on raid while the petitioner was in custody in Gumla Jail; the entire
allegation is wholly false and baseless; there is no use of SIM Card without any
Mobile set; in fact, nothing incriminating has been recovered from his
possession; petitioner has been implicated in the case at the instance of
interested person with ulterior malafide motive; he is in custody since July,2010;
petitioner is a local permanent resident; there is no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner has criminal antecedent and on raid made in the jail on
6.6.2010, several incriminating articles were recovered from the possession of
the intimates and two SIM Cards were recovered from the petitioner’s
possession. However, she has not disputed the other contentions of 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 Sub Divisional Judicial Magistrate, Gumla in connection
with Gumla P.S. case no.156 of 2010, corresponding to G.R. Case no.456 of
2010 with the condition that the bailors on behalf of the petitioner must be the
members of his family and that the petitioner shall physically appear in the case
on all the dates as and when his personal appearance is required in the court
below.

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