IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 7202 of 2011
          Kishore Pandey              .....   Petitioner
                                 Versus
          The State of Jharkhand      ....      Opposite Party
          CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA
          For the Petitioner      :Mr. Jai Prakash (Sr. Adv.)
          For the State           :A. P.P.
                             -----
2/19.10.2011
 Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
 Petitioner has been made accused for the offence under Sections 341,
324, 326, 307/34 of the Indian Penal Code and Section 27 of the Arms Act,
in connection with Bariatu (Gonda) P.S. Case No. 54 of 2010, corresponding
to G.R. No. 861 of 2010.
 from the FIR, it appears that one co-accused was apprehended by the
local persons who had fired Pistol upon the informant and he had disclosed
his name as Munna Pandey, the said Munna Pandey had also disclosed the
name of the other co-accused persons who managed to flee away, but the
petitioner was not named.
 Learned counsel for the petitioner has submitted that the petitioner
has been falsely implicated in this case and it has further been submitted
that the apprehended co-accused Munna Pandey has since been granted
bail and, accordingly, has prayed for bail.
 In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Kishore Pandey 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, Ranchi in connection with Bariatu (Gonda)
P.S. Case No. 54 of 2010, corresponding to G.R. No. 861 of 2010.
 (H. C. Mishra, J)
Umesh/-