High Court Jharkhand High Court

Asfaque Ansari vs State Of Jharkhand on 21 April, 2011

Jharkhand High Court
Asfaque Ansari vs State Of Jharkhand on 21 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.2173 of 2011

            Asfaque Ansari                                  ...... Petitioner
                                      -Versus-
            The State of Jharkhand                  ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. P.K. Jha, Advocate
            For the State      : A.P.P.
                                 ------

2/21.04.2011

: The petitioner is an accused in the case registered under
Sections 384, 387, 120B/34 of the Indian Penal Code.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; the
petitioner’s name was introduced subsequently in the written report;
nothing incriminating has been recovered from the petitioner’s
possession; there is no legal value of the admission allegedly made by
the petitioner; he is in custody since January, 2011; he is a local
permanent resident; there is no chance of his absconding.

Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said 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 Judicial Magistrate,
1st Class, Godda in connection with Boarizore (Lalmatia) P.S. Case No.
95 of 2010, corresponding to G.R. No.1116 of 2010.

(Narendra Nath Tiwari, J.)
Shamim/