IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.9435 of 2010
Ramesh Chaudhary ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. A.K. Chaturvedi, Advocate
For the State : A.P.P.
------
4/04.04.2011
: The petitioner is an accused in the case registered under
Sections 302/120B/34 of the Indian Penal Code and Sections 27/35 of
the Arms Act.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case, as he
happens to be the father of co-accused Rinku Chaudhary; there is no
specific allegation of overt act against the petitioner; he is an aged
person; petitioner is a local permanent resident; there is no chance of his
absconding; he is in custody since September, 2010.
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not controverted 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 Chief Judicial
Magistrate, Ranchi in connection with Kotwali (Sukhdeo Nagar) P.S.
Case No. 640 of 2010, corresponding to G.R. No.3970 of 2010.
(Narendra Nath Tiwari, J.)
Shamim/