IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 7110 of 2011
1. Mobin Ansari
2. Kalimuddin Ansari ..... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. Purnendu Kumar Jha, Advocate
For the State : Mrs. Sadhna Kumar, A.P.P.
------
2/ 14.10.2011
Heard learned counsel for the petitioners and learned A.P.P. for
the Prosecution.
The petitioners have been made accused for the offence under
Sections 394 and 411 of the Indian Penal Code, in connection with Boraijore
(Lalmatia) P.S. Case No. 27 of 2011 corresponding to G.R. No. 357 of 2011.
The case relates to robbery and from the impugned order, it is
apparent that the petitioners have been identified in T.I. Parade.
In the facts of this case, I am not inclined to enlarge the
petitioners, Mobin Ansari and Kalimuddain Ansari, on bail. Accordingly, their
prayer for bail is rejected.
( H. C. Mishra, J.)
R.Kr.