High Court Jharkhand High Court

Rajesh Kumar Sinha @ Raju vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Rajesh Kumar Sinha @ Raju vs State Of Jharkhand on 1 July, 2011
            In the High Court of Jharkhand at Ranchi

                    B.A. No. 4267 of 2011

            Rajesh Kumar Sinha @ Raju ..........Petitioner

                    VERSUS

            State of Jharkhand ...........................Opposite Party

            CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

            For the Petitioner    :      Mr. Ananda Sen
            For the State          :     A.P.P

  3/1.7.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

The petitioner is an accused in Sakchi P.S. Case no.238 of 2010

registered under sections 414/34 of the Indian Penal Code and under

Sections 25(1-b)a/26/35 of the Arms Act.

Learned counsel appearing for the petitioner submits that though the

petitioner has been alleged to have been found in possession of one loaded

pistol but for that, he has sufficiently been punished as he has been in custody

since 9.9.2010.

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 of Chief Judicial Magistrate, Jamshedpur in

Sakchi P.S Case no.238 of 2010 (G.R. No.2355 of 2010).

( R. R. Prasad, J.)

ND/