High Court Jharkhand High Court

Firoj Ansari @ Md.Firoz Ansari vs State Of Jharkhand on 3 March, 2011

Jharkhand High Court
Firoj Ansari @ Md.Firoz Ansari vs State Of Jharkhand on 3 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.6938 of 2010

            Firoj Ansari @ Md. Firoj Ansari                   .... Petitioner
                                      Versus
            The State of Jharkhand                            ...O.P.

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

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

 5/03.03.2011

The petitioner is an accused in the case registered for the offence under
sections 414, 467, 468, 471, 472, 120(B)/34 and 420 of the Indian Penal Code.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; there is allegation of recovery of motorcycle from
the house of the petitioner; there are other inmates in the house ; his son, who
was made an accused, has been granted bail by this Court in B.A. no.6599 of
2010; other co-accused-Rahman Ansari has been granted bail by this Court in
B.A. No.6865 of 2010; he is in custody since August,2010; petitioner is a local
permanent resident; there is no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner, but 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 Judicial Magistrate, Madhupur at Deoghar in connection
with Palajori P.S. case no.68 of 2010, corresponding to G.R. Case no.272 of
2010.

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