IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.207 of 2011
Gangadhar Ojha .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. Shailesh, Advocate
For the O.P. : APP
-----
2 /22.02.2011
The petitioner is an accused in the case registered for the offence under
section 25(1-B)(a) (c) (e), 29 and 35 of the Arms Act.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; the allegation of recovery of cartridge from the
possession of the petitioner is wholly concocted; co-accused-Lal Babu Singh
with similar allegation has been granted bail by this Court in B.A. no.7973 of
2010; he is in custody since July,2010.
Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner is a resident of State of Bihar and there is a chance of his
absconding, if he is released on bail. However, he has not disputed the other
contentions of 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, Jamshedpur in connection with
Jugsalai (Bagbera) P.S. case no.137 of 2010, corresponding to G.R. Case
no.1688 of 2010 with the condition that the bailors on behalf of the petitioner
must be the local permanent residents of the place within the territorial
jurisdiction of learned court below.
( Narendra Nath Tiwari, J.)
s.b.