High Court Jharkhand High Court

Amik Lal Yadav @ Milko Yadav vs State Of Jharkhand on 17 February, 2011

Jharkhand High Court
Amik Lal Yadav @ Milko Yadav vs State Of Jharkhand on 17 February, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.9772 of 2010

            Amik Lal Yadav @ Milko Yadav                ...... Petitioner
                                     -Versus-
            The State of Jharkhand .                    ....... Opposite Party.
                                      ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ------
            For the Petitioner :      Mr. Peeyush Krishna Choudhary, Advocate.
            For the State      :      A.P.P.
                                      ------

2/17.02.2011

: The petitioner is an accused in the case registered under
Sections 302, 201/34 and 394 of the Indian Penal Code and Section 27
of the Arms Act.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; he is not
named in the F.I.R.; the only allegation is the alleged confessional
statement of the petitioner before the Police; there is no other cogent
material against him; nothing incriminating has been recovered from his
possession; he is a local permanent resident, there is no chance of his
absconding; he is in custody since May, 2010.

Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the other contentions of learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released 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 learned Chief Judicial
Magistrate, Godda in connection with Godda (T) P.S. Case No.187 of
2010, corresponding to G.R. No.601 of 2010.

(Narendra Nath Tiwari, J.)
Shamim/