High Court Jharkhand High Court

Ram Prasad Vishwakarma & Anr vs State Of Jharkhand on 18 August, 2011

Jharkhand High Court
Ram Prasad Vishwakarma & Anr vs State Of Jharkhand on 18 August, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                               B.A. No.4417 of 2011
                                     ------
            1. Ram Prasad Vishwakarma
            2. Dina Nath Sharma                                 ...    ......      Petitioners
                                     Versus

            The State of Jharkhand              ....   ...      ....   ...         Opp. Party
                                       ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioners      :      Mr. A.K. Kashyap, Sr. Advocate
                                            M/s Lina Shakti, Advocate
            For the Opp. Party       :      A.P.P.
                                            -----

04 /18.08.2011

Heard learned counsel for the parties.

Petitioners are accused in a case registered under Sections 302 & 379/34 of the

Indian Penal Code.

It appears that one Manoj Kumar Sharma was shot dead while he was

returning home from his shop. The informant has raised suspicion against the

petitioners and other accused, who are named in the F.I.R., in the alleged murder.

It is submitted that besides suspicion there is nothing on record to justify the

detention of petitioners in jail custody. Furthermore, Indradev Vishwakarma and

Dinesh Vishwakarma, with whom dispute was prevailing, have been granted bail by a

Bench of this Court vide B.A. No.4667 of 2011 dated 21.07.2011.

Learned counsel for the State does not dispute the grant of bail to other co-

accused.

Considering the facts and circumstances of the case, above named petitioners

are directed to be released on bail on furnishing bail bond of Rs. 10,000/- (Ten

thousand) each with two sureties of the like amount each to the satisfaction of

learned Chief Judicial Magistrate, Garhwa in connection with Garhwa P.S. Case No.43

of 2011 corresponding to G.R. Case No.209 of 2011.

(D.N. Upadhyay, J)
NKC