High Court Jharkhand High Court

Asgar Ansari vs State Of Jharkhand on 17 October, 2011

Jharkhand High Court
Asgar Ansari vs State Of Jharkhand on 17 October, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 6354 of 2011

          Asgar Ansari                         .....   Petitioner
                                 Versus
          The State of Jharkhand      ....       Opposite Party

          CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner     :Mr. Jitendra Tripathi
          For the State          :A. P.P.

                             -----
3/17.10.2011

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

Petitioner has been made accused for the offence under Sections 392
of the Indian Penal Code, in connection with Katras P.S. Case No. 322 of
2009, corresponding to G.R. Case No. 4822 of 2009 (S. T. No. 412 of 2010).

The case relates to robbery of some ornaments from the informant.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Asgar Ansari is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
learned Additional Sessions Judge, FTC- IInd, Dhanbad, or its successor
Court, in connection with Katras P.S. Case No. 322 of 2009, corresponding
to G.R. Case No. 4822 of 2009 (S. T. No. 412 of 2010).

(H. C. Mishra, J)
Umesh/-