In the High Court of Jharkhand at Ranchi
B.A. No.3074 of 2011
Jiroli ansari @ Jurouli Ansari........ .......... Petitioner
VERSUS
State of Jharkhand ..............................Opposite Party
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr. D.K.Jaiswal
for the State :A.P.P
2/ 9.5.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the State.
The petitioner is an accused in Chas (Muffasil) P.S. Case
no.30 of 2010 registered under Sections 341/323/326/307/386/34 of the Indian
Penal Code.
Learned counsel appearing for the petitioner submits that main
accused who is said to have assaulted the drive with a piece of stone has already
been admitted to bail and therefore, the petitioner against whom there is general
allegation be also admitted to bail.
Regard being had to the facts and circumstances of the case,
the above named petitioner is directed to be enlarged 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 Chief Judicial Magistrate, Bokaro in Chas (Muffasil) P.S. case
no.30 of 2010 (G.R. No.460 of 2010).
(R.R.Prasad, J.)
ND/