High Court Jharkhand High Court

Mowajjam Ansari vs State Of Jharkhand on 7 March, 2011

Jharkhand High Court
Mowajjam Ansari vs State Of Jharkhand on 7 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.803 of 2011

            Mowajjam Ansari                                   .... Petitioner
                                      Versus
            The State of Jharkhand                             ...O.P.

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

            For the Petitioner        : Mr.A.K.Chaturvedi, Advocate
            For the O.P.             : APP
                                  -----

 2/07.03.2011

The petitioner is an accused in the case registered for the offence under
section 393 of the Indian Penal Code .

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case on suspicion; nothing incriminating has been
recovered from his possession; there is no other cogent material against the
petitioner; he is in custody since April,2010; petitioner is a local permanent
resident; there is no chance of his absconding.

Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the contention made by the learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Lohardaga in connection with
Senha P.S. case no.33 of 2010, corresponding to G.R. no.145 of 2010.

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