IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 2353 of 2011
1. Abid Ansari
2. Amar Mahato ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. Sanjay Kumar
For the State - Mr. A.P.P
-----
2/28.4.2011
The petitioners are in custody in connection with the case registered under
Sections 414/34 IPC.
Learned counsel for the petitioners submitted that the petitioners have been
falsely implicated in this case; nothing incriminating has been recovered from their
possession; the only allegation is that the petitioners were standing nearby the place of
occurrence wherefrom the huge quantity of stolen iron scraps was recovered; the
petitioner has got no criminal antecedent; the petitioners are in custody since February
2011; the petitioners are the local permanent residents and there is no chance of their
absconding.
Learned A.P.P opposed the petitioners’ prayer for bail, but has not disputed the
said factual contentions submitted by learned counsel for the petitioners.
Considering the facts and circumstances of the case, both the above named
petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/-
(Ten thousand only) each with two sureties of the like amount each to the satisfaction of
the C.J.M, Bokaro in connection with Chas (M) P. S. Case No. 22/11, corresponding to
G. R. No. 251/11.
S.K (NARENDRA NATH TIWARI, J)