IN THE HIGH COURT OF JHARKHAND AT RANCHI.
B.A. No.8606 of 2010
Hakim Ansari. . . .Applicant
Versus
State of Jharkhand . . . . Opp. party
-----
CORAM: THE HON'BLE MR. JUSTICE SUSHIL HARKAULI
-----
For the Applicant : M/s C.S. Prasad
For the Opp. party : A.P.P.
-----
02/25.01.2011
. Heard the learned counsel for the applicant as well as
learned counsel for the State.
This bail application for grant of regular bail has been
preferred by the above named applicant who is accused in
connection with Ahilyapur P.S. Case No. 51/2008
corresponding to G.R. Case No.1576 of 2008 for the offence
registered under sections 395 of the Indian Penal Code.
The F.I.R. was against unknown accused, and it has
been recorded in the bail rejection order of the Sessions
Judge that the applicant was not putup for Test
Identification Parade.
Considering the overall facts and circumstances of the
case but without expressing any final opinion on merits, it is
directed that unless he is wanted in connection with any
other offence, the applicant shall be released on bail pending
trial on his furnishing bail bond of Rs.10,000/(ten thousand)
with two sureties of the like amount each, to the satisfaction
of the learned Chief Judicial Magistrate, Giridih in connection
with Ahilyapur P.S. Case No. 51/2008 corresponding to G.R.
Case No.1576 of 2008.
( Sushil Harkauli, J.)
Sudhir.