IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.9381 of 2010
Abdul Shamsher @ Babu .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. A.K.Chaturvedi, Advocate
For the O.P. : APP
-----
3/15.04.2011
The petitioner is an accused in the case registered for the offence under
section 25(1-a) b and 26 of the Arms Act.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; the allegation of recovery of loaded country-made
pistol against the petitioner is wholly false and concocted; he has been
implicated only on the basis of his criminal antecedent; he is in custody since
September,2010; petitioner is a local permanent resident; 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 Chief Judicial Magistrate, Jamshedpur in connection with
Jugsalai P.S. case no.196 of 2010, corresponding to G.R. no.2402 of 2010.
( Narendra Nath Tiwari, J.)
s.b.