High Court Jharkhand High Court

Vijay Kumar vs State Of Jharkhand on 25 May, 2011

Jharkhand High Court
Vijay Kumar vs State Of Jharkhand on 25 May, 2011
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                B.A. No. 2332 of 2011

                 Vijay Kumar                ......           ........          .. Petitioner

                                                Versus
                 The State of Jharkhand                         ...            Opp. Party

                      CORAM: HON'BLE MR. JUSTICE H.C. MISHRA.
                                                ------
                      For the Petitioner(s) : Mr. Pchandra Shekhar Prasad
                      For the State          : Mr. A.K. Prasad, APP.
                                                -------

2/25.05.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
State.

The petitioner has been made accused for the offence registered
under Sections 25(1-b)(A) /26 of the Arms Act in connection with Doranda P.S.
Case No. 277/2009, corresponding to G.R. Case No. 2980/2009, which was
instituted on the basis of the written information given by the Office-in-charge of
Doranda Police Station stating therein that from the possession of the petitioner
one loaded country made pistol and one live cartridge were recovered and the
petitioner was apprehended. He is in jail custody since 23.7.2009.

In the facts and circumstances of this case, I am inclined to enlarge
the petitioner, named above, on bail. Accordingly, he 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 Judicial Magistrate, Ranchi in connection
with Doranda P.S. Case No. 277/2009, corresponding to G.R. Case No.
2980/2009.

(H.C.Mishra, J.)

Anu /-