IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5259 of 2011
Riyazuddin Ansari ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Manoj Kumar Sah
For the State : A. P.P.
-----
3/1.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Section 395 of the
Indian Penal Code, in connection with Boarijore (Lalmatia) , P.S. Case no. 129 of
2010, corresponding to G.R. No. 1533 of 2010.
The case relates to dacoity in which Rs.2,50,000/- and mobile phones were
taken away by the culprits.
Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case.
From the impugned order, it appears that petitioner has been identified in
the T.I. Parade.
In the facts and circumstances of the case, I am not inclined to release the
petitioner on bail. Accordingly, prayer for bails stands rejected.
(H. C. Mishra, J)
R.Kumar