High Court Jharkhand High Court

Rajesh Kumar Mahto vs State Of Jharkhand on 19 September, 2011

Jharkhand High Court
Rajesh Kumar Mahto vs State Of Jharkhand on 19 September, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                B.A No. 6785 of 2011
                                             ----
            Rajesh Kumar Mahto                      ..........    Petitioner
                                   -- Versus --
            The State of Jharkhand            ..........         Opposite Party
                                      ----

            CORAM:       HON'BLE MRS. JUSTICE JAYA ROY
                                          ----
            For the Petitioner :    Ms. Nivedita Kundu, Advocate
            For the State      :    Mr. A.B. Mahto, A.P.P.
                                          ----
02/ 19.09.2011

Heard the counsel for the petitioner and the counsel

for the State.

The petitioner is an accused in this case which

has been registered for the offence committed under Sections

25(1-b)a/26/27 of the Arms Act, Section 17 of the C.L.A. Act and

Section 13 of the U.P.A. Act, pending in the court of A.J.C.-XVIII,

Ranchi.

The counsel for the petitioner submits that

earlier the prayer for bail of the petitioner was rejected by this

Court. It is also contended that the petitioner is in custody since

23.8.2009 i.e. more than two years. The counsel for the petitioner

has further contended that the other co-accused namely Prafull

Kumar Mahto, who was also in the Ambassador car, has been

granted bail by another Bench of this Court in B.A. No.6086 of

2011 vide order dated 02.9.2011.

The counsel for the State Mr. Mahto has

opposed and submitted that from the possession of the petitioner

two mobile phones have been recovered and he was also in the

Ambassador car from which huge amount of arms were

recovered.

Considering the fact that the other co-accused

namely Prafull Kumar Mahto has been granted bail and also
considering the fact that the petitioner is in custody for more than

two years, the petitioner namely Rajesh Kumar Mahto 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 the trial court/ A.J.C.-XVIII, Ranchi, in connection

with Silli P.S.Case No. 61 of 2009, corresponding to G.R.Case

No.3498 of 2009 (S.T. No.191 of 2011), subject to the conditions

that the petitioner will remain physically present before the trial

court on each and every date fixed for trial till the conclusion of

the trial and one of the bailors will be his close relative and

another will be of local resident having immovable property within

the jurisdiction of the trial court concerned.

(JAYA ROY, J.)
SI/-