High Court Jharkhand High Court

Naushad Ansari @ Ranjan Rajput vs State Of Jharkhand on 7 March, 2011

Jharkhand High Court
Naushad Ansari @ Ranjan Rajput vs State Of Jharkhand on 7 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.839 of 2011

            Naushad Ansari @ Ranjan Rajput                     .... Petitioner
                                   Versus
            The State of Jharkhand                            ...O.P.

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

            For the Petitioner        : Mr. D.K.Prasad, Advocate
            For the O.P.             : APP
                                  -----

 2/07.03.2011

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

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; nothing incriminating has been recovered from his
possession; the allegation of recovery of one country made pistol and four
cartridges is wholly false and fabricated; petitioner is a local villager; he is in
custody since September,2010; petitioner has got permanent resident within the
territorial jurisdiction of learned court below; 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 Judicial Magistrate, Lohardaga in connection with Kisko
P.S. case no.47 of 2010, corresponding to G.R. no.398 of 2010.

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