High Court Jharkhand High Court

Ashok Kumar Giri vs State Of Jharkhand on 14 March, 2011

Jharkhand High Court
Ashok Kumar Giri vs State Of Jharkhand on 14 March, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No. 7610 of 2010

            Ashok Kumar Giri                                  .... Petitioner
                                          Versus
            The State of Jharkhand                            ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Mr. A.K.Sahani, Advocate
            For the O.P.             : APP
                                  -----

3 /14.03.2011

The petitioner is an accused in the case registered for the offence under
sections 17, 18 and 22 of the Narcotic Drugs and Psychotropic Substance Act.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; he is one of the occupants of the car from which
Heroine kept under the seat of the car is said to have been recovered; co-
accused-Kranti Kumar and Md. Sama with similar allegation have been granted
bail by this Court in B.A. Nos. 7341 of 2010 and 7085 of 2010 respectively;
petitioner is a local permanent resident; there is no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner, but, after going
through the case diary, 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 Sessions Judge-cum-special Judge, Hazaribagh in
connection with Sadar P.S. case no.396 of 2010, corresponding to G.R.
no.1644 of 2010, T.R. NO.86 OF 2010.

( Narendra Nath Tiwari, J.)
s.b.