High Court Jharkhand High Court

Chhotu Alam & Anr vs State Of Jharkhand on 1 September, 2011

Jharkhand High Court
Chhotu Alam & Anr vs State Of Jharkhand on 1 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.5393 of 2011

          1. Chhotu Alam
          2. Md. Anwar Ali @ Piyakkar                      .....   Petitioners
                                   Versus
          The State of Jharkhand                           ....      Opposite Party

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

          For the Petitioners         :      Mr. Dr. Amita Srivastava
          For the State               :      A. P.P.

                                  -----
2/1.9.2011

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

Petitioners have been made accused for the offence under Sections 399
and 402 of the Indian Penal Code and 25(1-b)A/26/35 of the Arms Act, in
connection with Dhanbad / Saraidhela P.S. Case No. 354 of 2011, corresponding
to G.R. No. 1425 of 2011.

On 4.5.2011, the police was informed that some persons have gathered
with intention to commit offence, upon which the police raided the place and some
persons were arrested including the petitioners. From the possession of the
petitioners, knife and other articles, were recovered.

In the facts and circumstances of the case, I am inclined to release the
petitioners on bail. Accordingly, the petitioners Chhotu Alam and Md. Anwar Ali @
Piyakkar are directed to be released on bail, on furnishing bail bonds of
Rs.10,000/- (Rupees Ten Thousand) each, with two sureties of like amount each
to the satisfaction of learned Chief Judicial Magistrate, Dhanbad, in connection
with Dhanbad / Saraidhela P.S. Case No. 354 of 2011, corresponding to G.R. No.
1425 of 2011.

(H. C. Mishra, J)
R.Kumar