9
In the High Court of Jharkhand at Ranchi
B.A. No.2387 of 2011
Rahman Ansari @ Abdul Rahman........Petitioner
VERSUS
State of Jharkhand ......................Opposite Party
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. A.K.Kashyap, Sr. Advocate
For the State : A.P.P
4/ 20.5.11
. Heard learned counsel appearing for the petitioner and
learned counsel appearing for the State.
The petitioner is an accused in Haidernagar P.S Case no.68
of 2010 registered under Section 302/201/34 of the Indian Penal Code
and under Section 27 of the Arms Act.
Learned counsel appearing for the petitioner submits that
the petitioner has been implicated in a case of murder of Munna Singh on
the theory of last seen but similarly situated co-accused Noorayan Ansari
have been admitted to bail by this Court and moreover, the case of this
petitioner stands on better footing than that of Tanbir Ansari as Tanbir
Ansari was allegedly owing some money to the deceased whereas no
such case is there with respect to this petitioner and that Tanbir Ansari
has been admitted to anticipatory bail.
Regard being had to the facts and circumstances of
the case, the above named petitioner is directed to be enlarged on bail on
furnishing bail bond of Rs.10,000/- (Rupees ten thousand) with two
sureties of the like amount each to the satisfaction Chief Judicial
Magistrate, Palamau at Daltonganj in Haidernagar P.S case no.68 of
2010 (G.R.No.2002 of 2010).
( R. R. Prasad, J.)
ND/