IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1695 of 2011
1. Serajul Ansari.
2. Rahim Ansari. ......Petitioners.
Versus
The State of Jharkhand. .......Opposite Party.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. V. K. Srivastava, Advocate.
For the State : A.P.P.
02/05.04.2011
: The petitioners are accused in the case registered under
Section(s) 395 and 412 of the Indian Penal Code.
Learned counsel for the petitioners submitted that the
petitioners have been falsely implicated in the case on the basis
of confessional statement of coaccused; nothing incriminating
has been recovered from the petitioners’ possession; the
petitioners have no criminal antecedent; coaccused Raja Karim
@ Rajjak, with almost similar allegation, has been granted bail by
this Court in B.A. no.3650 of 2010; 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 controverted the said contentions of learned counsel for
the petitioners.
Regard being had to the facts and circumstances of the
case, the petitioners, abovenamed, 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 Additional Sessions Judge, F.T.C.VI,
Dhanbad in connection with S.T. no.36 of 2011, arising out of
Baliapur P.S. Case no.54 of 2009, corresponding to G.R. no.1825
of 2009.
(Narendra Nath Tiwari, J.)
Sanjay/