IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1438 of 2011
Manoj Oraon ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Manoj Tandon, Advocate
For the State : A.P.P.
------
2/23.03.2011
: The petitioner is an accused in the case registered under
Sections 25(1-b)a, 26 and 35 of the Arms Act.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; as a matter of
fact, nothing incriminating has been recovered from his possession;
petitioner is a local permanent resident; there is no chance of his
absconding; petitioner is in custody since July, 2010.
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released 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 learned Sub-Divisional
Judicial Magistrate, Gumla in connection with Gumla P.S. Case No. 202
of 2010, corresponding to G.R. No.606 of 2010.
(Narendra Nath Tiwari, J.)
Shamim/