High Court Jharkhand High Court

Sahadat Mian @ Sahadat Ansari vs State Of Jharkhand on 27 June, 2011

Jharkhand High Court
Sahadat Mian @ Sahadat Ansari vs State Of Jharkhand on 27 June, 2011
                  IN THE HIGH COURT OF JHARKHAND, RANCHI
                             B.A. No.3316 of 2011

          Sahadat Mian @ Sahadat Ansari                  .....   Petitioner
                                 Versus
          The State of Jharkhand                         ....      Opposite Party

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

          For the Petitioner        :     Mr. Jawahar Sah
          For the State             :     A. P.P.
                                    -----
2/27.6.2011

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

Petitioner has been made accused for the offence under Sections 395 of
the Indian Penal Code in connection with Chainpur P.S. Case No.36 of 2000,
corresponding to G.R. No.460 of 2000 which relates to dacoity committed
committed in a Bus.

Learned counsel for the petitioner submits that petitioner had earlier moved
a bail petition in this matter which was registered as B.A. No.7279 of 2009 and
vide order dated 29.3.2010, his application for bail was rejected. Learned counsel
further submits that the petitioner is in custody for more than two years and the
other co-accused has been granted bail.

In the facts and circumstances of this case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Sahadat Mian @ Sahadat Ansari 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
A.D.J., F.T.C. I, Palamau at Daltonganj, or his successor Court, in connection with
Chainpur P.S. Case No.36 of 2000, corresponding to G.R. No.460 of 2000.

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