High Court Jharkhand High Court

Ram Saran Oraon vs State Of Jharkhand on 31 May, 2011

Jharkhand High Court
Ram Saran Oraon vs State Of Jharkhand on 31 May, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI                                                     
                               B.A.  No. 3285 of 2011

        Ram Saran Oraon                                      .....   .....    Petitioner
                                              ­­ Versus ­­  
        The State of Jharkhand                               .....   .....    Opposite Party
                                                  ­­­­ 

        CORAM:       HON'BLE MRS. JUSTICE JAYA ROY
                                 ­­­­
        For the Petitioner  : Mr. Kripa Shankar Nanda, Advocate
        For the Opp. Party :  Mr. Amitabh, A.P.P.
                                 ­­­­          

 02/31.05.2011

  Heard learned counsel for the petitioner and learned counsel
for the State. 

The   petitioner   is   an   accused   in   this   case   registered   under
Section 399/402 of the Indian Penal Code and Section 25(1­b)a/26/35 of 
the Arms Act.

Learned counsel for the petitioner submits that only one iron 
Dhabia and one mobile phone have been recovered from the possession of 
the petitioner and the petitioner is in custody from 15/01/2011.

Considering   the   fact   and   circumstance   of   the   case   and 
considering the period of custody of the petitioner, the petitioner namely 
Ram Saran Oraon 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,   Gumla,   in 
connection with Sisai P.S. Case No. 08 of 2011, corresponding to G.R. No. 
48 of 2011, subject to the condition that one of the bailors will be his close 
relative   having   immovable   property   within   the   jurisdiction   of   the   trial 
court concerned.

                              (JAYA ROY, J.) 

Ajay/