IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4846 of 2011
Hasimuddin Ansari @ Lala Ansari ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Niranjan
For the State : A. P.P.
-----
5/12.10.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 302/34 of
the Indian Penal Code in connection with Chandankiyari (Barmasia O.P.) P.S.
Case no.124 of 2010, corresponding to G.R. No. 1034 of 2010.
The case relates to murder of one Rustam Ansari and the case was
instituted against unknown.
Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case and there is no eyewitness to the occurrence. Learned
counsel accordingly prayed for bail.
Learned APP on the other hand opposed the prayer for bail and submitted
that there is circumstantial evidence against this petitioner.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Hasimuddin Ansari @ Lala Ansari is
directed to be released on bail, on furnishing bail bond of Rs.10,000/- (Rupees
Ten Thousand) with two sureties of like amount each to the satisfaction of learned
Sessions Judge, Bokaro, in connection with Chandankiyari (Barmasia O.P.) P.S.
Case no.124 of 2010, corresponding to G.R. No. 1034 of 2010 (S.T. No. 96/11).
(H. C. Mishra, J)
R.Kumar