IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 2220 of 2011
1. Jayant Kumar Singh
2. Hare Ram Sharma .... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
For the Petitioners :Mr. Dilip Kumar Jaiswal, Advocate
For the State :Mr. S.K. Srivastava, A.P.P.
04/11.07.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused in Marafari P.S. Case No.
08 of 2011 corresponding to G.R. No. 182 of 2011 for the offence under Sections
25(1b)A/26/35 of the Arms Act.
Petitioners were apprehended on 04.02.2011. From the possession
of petitioner no.1 one country made pistol and from the possession of petitioner
no.2 one cartridge were recovered.
In the facts of this case, I am inclined to enlarge the petitioners on
bail. Accordingly, the petitioners, 1. Jayant Kumar Singh and 2. Hare Ram
Sharma, are directed to be released on bail, on furnishing bail bonds of Rs.
10,000/ (Rupees Ten thousand) each with two sureties of the like amount each,
to the satisfaction of learned Chief Judicial Magistrate, Bokaro in connection with
Marafari P.S. Case No. 08 of 2011 corresponding to G.R. No. 182 of 2011.
(H. C. Mishra, J.)
Anit