IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 3821 of 2011
1. Suren Paswan
2. Gangadhar Paswan @ Jaldhar Paswan
.... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
For the Petitioners :Mr. V.K. Jha, Advocate
For the State :Mr. S. Maji, A.P.P.
02/30.06.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused for the offence registered
under Sections 399/402 of the Indian Penal Code and 25(1b)A/26/35 of the
Arms Act in connection with Jasidih P.S. Case No. 07 of 2011 corresponding to
G.R. No. 31 of 2011.
The petitioner and other accused persons were apprehended on
06.01.2011 for allegedly making preparation of commission of offence. From
possession of petitioner no.1 Suren Paswan one live cartridge was recovered. So
far as petitioner no.2Gangadhar Paswan @ Jaldhar Paswan is concerned, from
his possession one knife was recovered.
In the facts of this case, I am inclined to enlarge the petitioners on
bail. Accordingly, the petitioners, Suren Paswan and Gangadhar Paswan @
Jaldhar Paswan, are directed to be released on bail, on furnishing bail bonds of
Rs. 10,000/ (Rupees Ten thousand) each with two sureties of the like amount
each, to the satisfaction of Chief Judicial Magistrate, Deoghar in connection with
Jasidih P.S. Case No. 07 of 2011 corresponding to G.R. No. 31 of 2011.
.
(H. C. Mishra, J.)
Anit