IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 739 of 2011
Sarful Ansari .....Petitioner
Versus
The State of Jharkhand .....Opposite Party
Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. Sanjay Prasad, Advocate
For the State : APP
--------
03-10/05
/2011 Heard.
It is submitted that the allegation against petitioner in the FIR is
that on his instigation, the accused Ashraf Ansari and Jalil Ansari
killed the mother of the informant by fire arm shots, whereas it is
again said that deceased told that Allauddin Ansari, Sadique Ansari
and three others had killed her. It is further submitted that from
paragraphs 14, 32 and 42 of the case diary, the story as narrated
becomes doubtful and that petitioner is in jail since 1.9.2010.
In the circumstances, petitioner above named, is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- ( Ten
thousand) with two sureties of the like amount each to the
satisfaction of Shri A.K. Tiwari, Judicial Magistrate, 1st class, Giridih, in
connection with Deori P.S. Case No. 201 of 2008, G.R. No. 2780 of
2008, on the conditions that one of the bailers will be his close
relative and other should have landed property within the jurisdiction
of the court.
( R. K. Merathia, J)
Rakesh/