IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.2183 of 2011
Pradhan Angaria ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Pravin Kumar, Advocate
For the State : A.P.P.
------
2/21.04.2011
: The petitioner is an accused in the case registered under
Sections 25(1-b)a/26(1)/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, no arm was recovered from his conscious possession; the entire
allegation is deliberate and malicious; he has no criminal antecedent; he
is a local villager and a permanent resident; there is no chance of his
absconding.
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, Porahat at Chaibasa in connection with Manoharpur
(Chiria O.P.) P.S. Case No. 36 of 2010, corresponding to G.R. No.287 of
2010.
(Narendra Nath Tiwari, J.)
Shamim/