IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.459 of 2011
Anurag Soreng @ Chhotu .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. K.S.Nand, Advocate
For the O.P. : APP
-----
2 /24.02.2011
The petitioner is an accused in the case registered for the offence under
sections 387, 120B of the Indian Penal Code and section 25(1-b)a, 26 and 35 of
the Arms Act.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case only on the basis of alleged recovery; the
allegation of recovery of one country-made pistol and cartridge is wholly
concocted and baseless; co-accused-Ram Surat Singh has been granted bail
by this Court in B.A. no.8707 of 2010. he is in custody since August,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, Gumla in connection with
Gumla P.S. case no.213 of 2010, corresponding to G.R. no.641 of 2010.
( Narendra Nath Tiwari, J.)
s.b.