IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4079 of 2011
Jeyaul Ansari ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. M.A. Choudhary
For the State : A. P.P.
-----
5/23.8.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
394/302/411/34 of the Indian Penal Code and 27 of Arms Act, in connection with
Kuru P.S. Case no.92 of 2010, corresponding to G.R. No. 551 of 2010.
The case relates to robbery and one person was also murdered in the
occurrence.
From the impugned order, it appears that petitioner has also been identified
by the eyewitness and on the basis of the confessional statement of the petitioner,
the looted mobile was recovered.
Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case. He submits that on the basis of the confessional statement
of the petitioner, mobile was produced by one of the relative of the petitioner and it
was not recovered from the possession of the petitioner and the signature of the
said relative of the petitioner was not taken on the seizure list.
In the facts and circumstances of the case, I am not inclined to release the
petitioner on bail. Accordingly, prayer for bail stands rejected.
(H. C. Mishra, J)
R.Kumar