IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8241 of 2010
Janak Lal Sahu ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Dilip Kumar Prasad, Advocate
For the Opposite Party : A.P.P.
03/22.02.2011
Heard learned counsel for the parties.
The petitioner is charged with the offence under Section 25(1B)
and 26 of the Arms Act. From his possession one country made pistol
and few cartridges have been recovered. He is behind the bars since
15.08.2010.
Under the circumstances, it is considered fit to enlarge the
petitioner on bail on furnishing bail bond of Rs.10,000/ with two
sureties of the like amount each to the satisfactions of Chief Judicial
Magistrate, Ranchi in connection with Bero P.S. Case No. 63 of 2010
corresponding to G.R. No. 3475 of 2010.
(Bhagwati Prasad,C.J.)
Biswas/Birendra