High Court Jharkhand High Court

Rahman Ansari @ Abdul Rahman vs State Of Jharkhand on 20 May, 2011

Jharkhand High Court
Rahman Ansari @ Abdul Rahman vs State Of Jharkhand on 20 May, 2011
                                        9


            In the High Court of Jharkhand at Ranchi

                    B.A. No.2387 of 2011

            Rahman Ansari @ Abdul Rahman........Petitioner

                    VERSUS

            State of Jharkhand ......................Opposite Party

            CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

            For the Petitioner : Mr. A.K.Kashyap, Sr. Advocate
            For the State      : A.P.P

      4/ 20.5.11

. Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State.

The petitioner is an accused in Haidernagar P.S Case no.68

of 2010 registered under Section 302/201/34 of the Indian Penal Code

and under Section 27 of the Arms Act.

Learned counsel appearing for the petitioner submits that

the petitioner has been implicated in a case of murder of Munna Singh on

the theory of last seen but similarly situated co-accused Noorayan Ansari

have been admitted to bail by this Court and moreover, the case of this

petitioner stands on better footing than that of Tanbir Ansari as Tanbir

Ansari was allegedly owing some money to the deceased whereas no

such case is there with respect to this petitioner and that Tanbir Ansari

has been admitted to anticipatory bail.

Regard being had to the facts and circumstances of

the case, the above named petitioner is directed to be enlarged on bail on

furnishing bail bond of Rs.10,000/- (Rupees ten thousand) with two

sureties of the like amount each to the satisfaction Chief Judicial

Magistrate, Palamau at Daltonganj in Haidernagar P.S case no.68 of

2010 (G.R.No.2002 of 2010).

( R. R. Prasad, J.)
ND/