High Court Jharkhand High Court

Badal Gope vs State Of Jharkhand on 22 March, 2011

Jharkhand High Court
Badal Gope vs State Of Jharkhand on 22 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.1287 of 2011

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

2/22.03.2011

: The petitioner is an accused in the case registered under
Sections 302/201/435/379/384/34 of the Indian Penal Code, Section 27
of the Arms Act and Section 17 of the C.L.A. Act.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; the petitioner
is not named in the F.I.R.; his name transpired in the confessional
statement of one Manoj Kumar Singh; said Manoj Kumar Singh has
been granted bail by this Court in B.A. No.3555/2010; petitioner is in
custody since May, 2010 without any cogent basis; 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 Sessions Judge,
Gumla in connection with S.T. No.178 of 2010 arising out of Ghaghra
P.S. Case No. 09 of 2010, corresponding to G.R. No.88 of 2010.

(Narendra Nath Tiwari, J.)
Shamim/