IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1446 of 2011
1. Santosh Oraon @ Ratia Oraon
2. Jagdhan Oraon ...... Petitioners
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioners : Mr. Manoj Tandon, Advocate
For the State : A.P.P.
------
2/24.03.2011
: The petitioners are accused in the case registered under
Sections 25(1/b)a/26/35 of the Arms Act.
Learned counsel appearing on behalf of the petitioners submitted
that the petitioners have been falsely implicated in this case; nothing
incriminating has been recovered from these petitioners; there is no
allegation constituting offence alleged against them; co-accused Manoj
Oraon, from whom the firearm was recovered; has been granted bail by
this Court in B.A. No.1438/2011; petitioners are local permanent
residents; the petitioners are local permanent residents; there is no
chance of their absconding.
Learned A.P.P. opposed the petitioners’ prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioners.
Regard being had to the facts and circumstances of the case, the
petitioners, above named, are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand) each with two
sureties of the like amount, each, to the satisfaction of learned Sub-
Divisional Judicial Magistrate, Gumla in connection with Gumla P.S.
Case No. 202 of 2010, corresponding to G.R. No.606 of 2010.
(Narendra Nath Tiwari, J.)
Shamim/