High Court Jharkhand High Court

Kaushik Chandra vs State Of Jharkhand on 24 August, 2011

Jharkhand High Court
Kaushik Chandra vs State Of Jharkhand on 24 August, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.4839 of 2011

          Kaushik Chandra                                .....   Petitioner
                                     Versus
          The State of Jharkhand                         ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      M/s. A.K. Kashyap & Lina Shakti
          For the State              :      A. P.P.

                                  -----
4/24.8.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
25(1-b)a/26/35 of the Indian Penal Code, in connection with Baghmara
(Dharmabandh) P.S. Case no.54 of 2011, corresponding to G.R. No. 858 of 2011.

The petitioner was apprehended on 17.3.2011 and from possession of the
petitioner one country made loaded pistol and some cartridges were recovered.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Kaushik Chandra is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Dhanbad, in connection with Baghmara (Dharmabandh) P.S. Case
no.54 of 2011, corresponding to G.R. No. 858 of 2011.

(H. C. Mishra, J)
R.Kumar