IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6838 of 2011
Rajeshwar Sao @ Rajesh Sao @ Rajesh Gupta ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Surendra Prasad Sinha
For the State : A. P.P.
-----
2/11.10.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 171 of
the Indian Penal Code, 10/13 of the Unlawful Activities Prevention Act and 17 of
the CLA Act in connection with Pandu P.S. Case no.37 of 2011, corresponding to
G.R. No.977 of 2011.
From the FIR, it appears that petitioner was apprehended by the police and
from possession of the petitioner, naxal literatures were recovered.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Rajeshwar Sao @ Rajesh Sao @
Rajesh Gupta is directed to be released on bail, on furnishing bail bond of
Rs.10,000/- (Rupees Ten Thousand) with two sureties of like amount each to the
satisfaction of learned Chief Judicial Magistrate, Palamau, in connection with
Pandu P.S. Case no.37 of 2011, corresponding to G.R. No.977 of 2011.
(H. C. Mishra, J)
R.Kumar