High Court Jharkhand High Court

Md.Khalid Ansari @ Md.Khalid vs State Of Jharkhand on 17 October, 2011

Jharkhand High Court
Md.Khalid Ansari @ Md.Khalid vs State Of Jharkhand on 17 October, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 5697 of 2011

          Md. Khalid Ansari @ Md. Khalid           .....   Petitioner
                                 Versus
          The State of Jharkhand      ....     Opposite Party

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

          For the Petitioner     :Mr. Manoj Kumar Jha
          For the State          :A. P.P.

                             -----
5/17.10.2011

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

Petitioner has been made accused for the offence under Section 395
of the Indian Penal Code, in connection with Poraiyahat P.S. Case No. 74 of
2011, corresponding to G.R. No. 510 of 2011.

The case relates to road dacoity and the case was instituted against
unknown.

Learned counsel for the petitioner has submitted that the petitioner
has been falsely implicated in this case, there is no recovery of any looted
article from the possession of the petitioner and the petitioner was not put
on Test Identification Parade. It has further been submitted that one mobile
phone has been recovered from the petitioner, which was not the looted
mobile.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Md. Khalid Ansari @ Md. Khalid
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 Chief Judicial Magistrate, Godda in connection with
Poraiyahat P.S. Case No. 74 of 2011, corresponding to G.R. No. 510 of 2011.

(H. C. Mishra, J)
Umesh/-