High Court Jharkhand High Court

Umanath Sharma @ Chiku vs State Of Jharkhand on 24 February, 2011

Jharkhand High Court
Umanath Sharma @ Chiku vs State Of Jharkhand on 24 February, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.229 of 2011

            Umanath Sharma @ Chiku                       ...... Petitioner
                                     -Versus-
            The State of Jharkhand .                     ....... Opposite Party.
                                      ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ------
            For the Petitioner :      Mr. A.K. Sinha, Advocate.
            For the State      :      A.P.P.
                                      ------

3/24.02.2011

: The petitioner is an accused in the case registered under
Sections 307/326 of the Indian Penal Code, subsequently added Section
27 of the Arms Act.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner had aimed at a bottle but inadvertently the shot hit the
leg of the victim; he had not repeated the shot; he had no criminal
intention as would appear from the allegations made in the F.I.R.; he has
no criminal antecedent; petitioner is in custody since October 2010; he is
a local permanent resident, there is no chance of absconding.

Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the other contentions of learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Judicial Magistrate,
1st Class, Chaibasa in connection with Gua (Badajamda) P.S. Case
No.64 of 2010, corresponding to G.R. No.561 of 2010.

(Narendra Nath Tiwari, J.)
Shamim/