High Court Jharkhand High Court

Kranti Kumar vs State Of Jharkhand on 3 March, 2011

Jharkhand High Court
Kranti Kumar vs State Of Jharkhand on 3 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           B.A. No.7341 of 2010

                 (Kranti Kumar Vrs. State of Jharkhand)

                          B.A. No.7085 of 2010

                 (Md. Sama VrsThe State of Jharkhand)

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioners      : Mr. A.K.Sahani, Advocate(in both cases)
            For the O.P.             : APP
                                  -----

 4/03.03.2011

The petitioners are accused in the case registered for the offence under
sections 17, 18 and 22 of N.D.P.S. Act.

Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case only on suspicion; the allegation is that six to
seven persons were travelling in the Alto Car and from the back seat of the said
car, about 400 grams of Heroine was recovered; co-accused-Shyamjee Prasad
Keshri with identical allegation has been granted bail by this Court in B.A.
no.6575 of 2010; petitioners are in custody since May,2010.

Learned APP opposed the prayer for bail of the petitioners and submitted
that petitioner no.1-Kranti Kumar is the resident of State of Bihar and there is
likelihood of his absconding, if he is released on bail. However, he has not
disputed the other contentions of learned counsel for the petitioners.

Regard being had to the facts and circumstances of the case, the above
named petitioners are directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand)each with two sureties of the like amount each to the
satisfaction of learned Sessions Judge-cum-Special Judge, Hazaribagh in
connection with Sadar (Hazaribagh) P.S. case no.396 of 2010, corresponding to
G.R. no.1644 of 2010, T.R. no.86 of 2010 with the condition that the bailors on
behalf of the petitioner no.1- Kranti Kumar must be the local permanent
residents of the place within the territorial jurisdiction of learned court below and
that the above named petitioners shall appear on all the dates in the case as
and when their personal appearance is required in the court below.

( Narendra Nath Tiwari, J.)
s.b.