High Court Jharkhand High Court

Akash Singh & Anr vs State Of Jharkhand on 25 May, 2011

Jharkhand High Court
Akash Singh & Anr vs State Of Jharkhand on 25 May, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No. 2361 of 2011

         1. Akash Singh
         2. Dharmender Paswan                ............... Petitioners
                                   Versus
         The State of Jharkhand             .........    Opposite Party
                                   ----------
               CORAM:         HON'BLE MR. JUSTICE H . C . MISHRA

        For the Petitioners                 : Mr. Hemand Kumar Shikarwar
        For the State                       : A.P.P.

                                    -----------


02 /25.05.2011

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

Petitioners have been made accused for the offence under
sections 25(1-B)A,26/35 of the Arms Act in connection with Barhi P.S. Case
No. 250 of 2010 corresponding to G.R. No. 2961 of 2010.

From the F.I.R it appears that on 25.9.2010 petitioners were
apprehended after chase and from the possession of petitioner no.1, Akash
Singh one loaded pistol with 8 live cartridges were recovered and from
petitioner no.2, Dharmender Paswan no fire arms were recovered. It
appears that there is one another case instituted for kidnapping.

Be that as it may, in the present case petitioners are in custody
since the month of September, 2010.

In the facts and circumstances of the case, I am inclined to
release the petitioners on bail. Accordingly, the petitioners, Akash Singh and
Dharmender Paswan are directed to be released on bail on furnishing bail
bond of Rs.10,000/-(Ten Thousand) each with two sureties of the like
amount each to the satisfaction of learned Chief Judicial Magistrate,
Hazaribag in connection with Barhi P.S. Case No. 250 of 2010
corresponding to G.R. No. 2961 of 2010.

( H.C. Mishra, J.)
A. Mohanty