High Court Jharkhand High Court

Vijay Kumar vs State Of Jharkhand on 28 March, 2011

Jharkhand High Court
Vijay Kumar vs State Of Jharkhand on 28 March, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI.

                                           B.A. No. 2178 of 2011
                      Vijay Kumar .
                                                     . ........................................... Petitioner

                                                    Versus
                      State of Jharkhand                       ....................      Opp. Party.

                 CORAM :- HON'BLE MR. JUSTICE D.K. SINHA

                 For the Petitioner                :- Mr.C.S. Prasad
                 For the State                     :- A.P.P..


3/28.3.2011

. The petitioner is in custody since 22.7.2010 who stands charged for the offence
under sections 302/120B of the Indian Penal Code as also under section 27 of the Arms
Act. His prayer for bail was twice permitted to be withdrawn earlier by this court,
however, with the liberty to renew his prayer in fututre .Pursuant to such liberty the
petitiner has renewed his prayer.

Mr. C.S. Prasad, the learned counsel submits that the complicity of the
petitioner appeared in the confessioinal statement of the co-accused Uma Shankar Singh
which was recorded under section 164 of Cr.P.C before the Judicial Magistrate. As
there was no legal evidence against the co-accused Uma Shankar Singh and that the
informant not being an eye witness was not examianed, Uma Shankar Singh was
admitted to bail by a coordinate Bench of this Court in B.A. No. 9085 of 2010 on
8.3.2011. There is no legal evidence against the petitioner, the learned counsel added.

In the circumstances, the petitioner Vijay Kumar is directed to be released on
executing bail bond of Rs. 15,000/-(Rupees fifteen thousand) with two suretis of the
like amount each to the satisfaction of the Additional Judicial Commissiner, FTC X
Ranchi in S.T. No. 768 of 2009 arising out Doranda P.S. Case No. 255 of 2009
corresponding to G.R. No. 2731 of 2009 with the conditions that the bailors would be
his near relatives and he would appear in the court concerned regularly.

(D.K.Sinha, J)
SD