IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5697 of 2011
Md. Khalid Ansari @ Md. Khalid ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner :Mr. Manoj Kumar Jha
For the State :A. P.P.
-----
5/17.10.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Section 395
of the Indian Penal Code, in connection with Poraiyahat P.S. Case No. 74 of
2011, corresponding to G.R. No. 510 of 2011.
The case relates to road dacoity and the case was instituted against
unknown.
Learned counsel for the petitioner has submitted that the petitioner
has been falsely implicated in this case, there is no recovery of any looted
article from the possession of the petitioner and the petitioner was not put
on Test Identification Parade. It has further been submitted that one mobile
phone has been recovered from the petitioner, which was not the looted
mobile.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Md. Khalid Ansari @ Md. Khalid
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, Godda in connection with
Poraiyahat P.S. Case No. 74 of 2011, corresponding to G.R. No. 510 of 2011.
(H. C. Mishra, J)
Umesh/-