High Court Jharkhand High Court

Intazar Khan vs State Of Jharkhand on 4 March, 2011

Jharkhand High Court
Intazar Khan vs State Of Jharkhand on 4 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.667 of 2011

            Intazar Khan                                    ...... Petitioner
                                       -Versus-
            The State of Jharkhand.               ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Manoj Kumar No.2, Advocate
            For the State      : A.P.P.
                                 ------

2/04.03.2011

: The petitioner is an accused in the case registered under
Sections 25(1-B)A/26 of the Arms Act.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; the allegation
of recovery of pistol and live cartridges is wholly concocted; he is a local
villager and he has got no criminal antecedent; the petitioner is in
custody since September, 2010.

Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the firearm has been recovered from him and the trial has
commenced; 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
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Chief Judicial
Magistrate, Garhwa in connection with Meral P.S. Case No.78 of 2010,
corresponding to G.R. No.1060 of 2010.

(Narendra Nath Tiwari, J.)
Shamim/