High Court Jharkhand High Court

Sadhan Mandal vs State Of Jharkhand on 26 September, 2011

Jharkhand High Court
Sadhan Mandal vs State Of Jharkhand on 26 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6846 of 2011

          Sadhan Mandal                                   .....   Petitioner
                                     Versus
          The State of Jharkhand                          ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. Jasvinder Mazumdar
          For the State              :      A. P.P.

                                  -----
2/26.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections under
Section 25(1-B)(a)/26/35 of the Arms Act in connection with Sindri P.S. Case
no.47 of 2011, corresponding to G.R. No. 1680 of 2011.

The police was informed that some persons had assembled and making
preparation of committing offence. The place was raided by the police party, two
persons were apprehended and other persons managed to flee away. The
petitioner is one of the persons who was identified to had fled away.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Sadhan Mandal 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, Dhanbad, in connection with Sindri P.S. Case no.47 of 2011,
corresponding to G.R. No. 1680 of 2011.

(H. C. Mishra, J)
R.Kumar