IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9706 of 2010
Javed Mian @ Sabe Minar Ansari @ Saddam Mian.... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. P.K. Mukhopadhyay
For the Opposite Party : A.P.P.
02/14.02.2011
Heard learned counsel for the parties.
Learned counsel for the petitioner submits that the only evidence
against the petitioner is confessional statement of coaccused. No recovery
has been made from the petitioner.
Learned Public Prosecutor is not in a position to controvert the
aforesaid facts.
In that view of the matter, this Court considers appropriate to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs.10,000/ with two sureties of the like amount each to the satisfaction of
Judicial Magistrate, Dhanbad in connection with Baliapur P.S. Case No.
101 of 2009 corresponding to G.R. No. 3806 of 2009.
(Bhagwati Prasad,C.J.)
Biswas/Alankar