High Court Jharkhand High Court

Shamim Ahmad @ Md.Shamim vs State Of Jharkhand on 24 August, 2011

Jharkhand High Court
Shamim Ahmad @ Md.Shamim vs State Of Jharkhand on 24 August, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.5019 of 2011

          Shamim Ahmad @ Md. Shamim                       .....   Petitioner
                                 Versus
          The State of Jharkhand                          ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. Mahendra Singh Chhabra
          For the State              :      A. P.P.

                                  -----
3/24.8.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 364, 302,
201/34 of the Indian Penal Code, in connection with Jorapokhar P.S. Case no. 33
of 2011, corresponding to G.R. No. 390 of 2011, S.T. No. 220 of 2011.

The case relates to the murder of one Md. Monu, who was the son of the
informant.

From the FIR, it appears that there is no witness to the occurrence.
Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case only on the basis of confessional statement and one torn
cheque of the petitioner was recovered from the house of the petitioner. Learned
counsel accordingly prays for bail.

In the facts and circumstances of the case, particularly, in view of the fact
that there is no eyewitness to the occurrence and petitioner has been made
accused on the basis of the confessional statement and recovery of a torn cheque
from the house of the petitioner, which belonged to the petitioner himself, I am
inclined to release the petitioner on bail. Accordingly, the petitioner Shamim
Ahmad @ Md. Shamim 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 Sessions Judge, Dhanbad, in connection with
Jorapokhar P.S. Case no. 33 of 2011, corresponding to G.R. No. 390 of 2011,
S.T. No. 220 of 2011.

(H. C. Mishra, J)
R.Kumar