High Court Jharkhand High Court

Babu Raja vs State Of Jharkhand on 22 September, 2011

Jharkhand High Court
Babu Raja vs State Of Jharkhand on 22 September, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 6707 of 2011

          Babu Raja                   .....   Petitioner
                                 Versus
          The State of Jharkhand      ....      Opposite Party

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

          For the Petitioner     :Mr. Manish Kumar
          For the State          :A. P.P.

                            -----
2/22.9.2011

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

Petitioner has been made accused for the offence under Sections
399/402 of the Indian Penal Code and Sections 25(1-B)A/26/35 of the Arms
Act, in connection with Sindri P.S. Case No. 47 of 2011, corresponding to
G.R. Case No. 1680 of 2011.

The police raided the place upon the information that some culprits
have assembled and making preparation for committing some offence and
two persons were apprehended with fire arms. From the FIR itself, it is
apparent that the petitioner was not apprehended at the spot, rather the
petitioner was identified to have managed to flee away from the place of
occurrence.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Babu Raja 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 Chief Judicial Magistrate, Dhanbad in connection with Sindri P.S.
Case No. 47 of 2011, corresponding to G.R. Case No. 1680 of 2011.

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