High Court Jharkhand High Court

Sahil Tarannum @ Anderson @ Amit vs State Of Jharkhand on 6 May, 2011

Jharkhand High Court
Sahil Tarannum @ Anderson @ Amit vs State Of Jharkhand on 6 May, 2011
               IN THE HIGH COURT OF JHARKHAND, RANCHI
                         B.A. No. 3277 of 2011 

            Sahil Tarannum @ Anderson @ Amit                           ....   .... ....   Petitioner
                                                           Versus
            The State of Jharkhand                                      ....  .... ....   Opposite Party
                                                   ­­­­­
            CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
                                                   ­­­­­
            For the Petitioner                         : Mr. Mahesh Tewari, Advocate
            For the State                              : Mr. V.S. Jha, A.P.P.
                                                   ­­­­­
                                      
02/06.05.2011

Petitioner  is in custody since  01.04.2009 for  the alleged offence  under 
Sections 25(1­b)A,26,35 of the Arms Act.

Petitioner is remanded in the instant case giving rise to Lalpur P.S. Case 
No. 67 of 2009 from another case vide Ormanjhi P.S. Case No. 43 of 2009 and the 
petitioner has confessed his guilt before the police in the instant case which led to 
discovery of huge quantity of arms and ammunitions including 9 m.m. country made 
carbine with stand, 9 m.m. pistol made in Italy (Auto Pistol) besides country made 
pistol in huge quantity and many other incriminating articles. 

Prayer for bail of the petitioner was rejected for the first time in B.A. No. 
58 of 2010 vide order dated 03.02.2010. Thereafter, the petitioner renewed his prayer 
before this Court in B.A. No. 6048 of 2010, which was also rejected on 28.08.2010, 
however, with the direction to the trial court to expedite the trial so as to conclude it 
preferably within six months, failing to which liberty was given to the petitioner to 
renew his prayer before this Court. Pursuant to such liberty, the petitioner has renewed 
his prayer, as there was no development since then with regard to examination of the 
prosecution witnesses and in that manner, he has been denied speedy justice.

Mr.   Tewari   further   submits   that   as   a   matter   of   fact,   no   incriminating 
article much less any fire arm or ammunitions was recovered from the possession of 
the petitioner rather it was alleged that on the basis of his confessional statement the 
recovery was made from the possession of Helen Ekka, who has not been figured as an 
accused in this case. 

Taking the considered view, the petitioner­Sahil Tarannum @ Anderson 
@ Amit  is directed to be  released on executing bail bond of Rs. 20,000/­ (Twenty 
thousand) with two sureties of like amount each to the satisfaction of Sri S.N. Sikdar, 
Judicial Magistrate, 1st  Class, Ranchi in connection with Lalpur P.S. Case No. 67 of 
2009  corresponding  to G.R.  No. 1320  of 2009 with  the conditions  that  one  of the 
bailors   would   be   the   permanent   employee   of   the   government/semi   government 
organization and another would be his near relative and that he would appear in the 
court concerned regularly. A single default without reasonable cause would render his 
bail order liable to be vacated at the instance of the Trial Magistrate. 

   (D.K. Sinha, J.)

Anit