High Court Jharkhand High Court

Ansar Khan & Ors vs State Of Jharkhand on 23 June, 2011

Jharkhand High Court
Ansar Khan & Ors vs State Of Jharkhand on 23 June, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      A.B.A. No. 1782 of 2011
                1. Ansar Khan
                2. Yasin Khan
                3. Anwar Hussain Ansari @ Anwar Ansari
                                                ...      ... ...       Petitioners
                                       Versus
                The State of Jharkhand          ...      ... ...     Opposite Party
                                       ­­­­­­­­­­­
                CORAM            : HON'BLE MR. JUSTICE H.C. MISHRA
                            
                For the Petitioners : Mr. Awadhesh Pandey, Advocate
                For the State          : Mr. R.S. Singh, A.P.P.
                                                ­­­­­­­­­­­
02/23.06.2011

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

The petitioners  are apprehending their arrest for the offences  under 
Sections  147/148/149/342/323/506/307   of   the   Indian   Penal   Code   and 
Section 27 of the Arms Act in connection with Majhiaon P.S. Case No. 03 of 
2011 corresponding to G.R. No. 14 of 2011.

From perusal of the F.I.R. it appears that there is allegation against all 
the  petitioners   to  have  assembled  at   the   house   of   the   informant   and 
threatened him to kill. Fire arms were also used in the incident.

Learned counsel for the petitioners submits that the petitioners have 
been falsely implicated in this case and there is case and counter case and no 
one has been injured.

In the facts and circumstances of this case particularly in view of the 
allegation against the petitioners, I am not inclined to grant anticipatory bail 
to   the   petitioners.   Accordingly,   the   prayer   for   anticipatory   bail   of   the 
petitioners stands rejected.

If   the   petitioners   surrender   before   the   court­below   and   pray   for 
regular bail, the court­below will pass order in accordance with law without 
being prejudiced by this rejection order.

 

(H.C. Mishra, J.)

Anit