High Court Jharkhand High Court

Guddu Yadav vs State Of Jharkhand on 5 August, 2011

Jharkhand High Court
Guddu Yadav vs State Of Jharkhand on 5 August, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                       B.A. No.5034 of 2011
                  Guddu Yadav                                       ...    ......        Petitioner
                                              Versus

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

                  CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                  For the Petitioner       :      Mr. Vishal Kumar Trivedi, Advocate
                  For the Opp. Party       :      A.P.P.

02 /05.08.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 147, 148, 149, 307 &

353 of the Indian Penal Code, Section 25(1-b)(a), 25(1-A), 26, 27 & 35 of the Arms Act read

with Section 17 of C.L.A. Act and Section 3/ 4 of Explosive Substance Act.

It reveals from the detailed First Information Report that exchange of firing

took place between the police party and the extremists at Tilaiya forest lying within

Mohanpur Police Station within district-Deoghar. In encounter one of the extremists was

killed and one Girdhari Manjhi was apprehended. A number of fire arms, carbine and other

incriminating articles have been recovered from the place as well as from the places on the

pointing out of apprehended accused Girdhari Manjhi. One of the diary containing details

regarding the names of extremists and other activities of extremists was recovered and that

diary contained name of the present petitioner.

It is submitted that petitioner is in jail custody since more than eight months

and nothing incriminating was recovered from his possession. He was neither put on T.I.

Parade nor any witness has named him and only on the basis of confession made by co-

accused and the confession of petitioner recorded by the police, he is languishing in jail

custody.

Learned counsel for the State has opposed the prayer and submitted that the

petitioner is an active extremists and he had confessed that he participated in the shoot out.

Admittedly, the petitioner was neither arrested at the spot nor anything

incriminating has been recovered from his possession.

In the aforesaid facts and circumstances of the case, above named petitioner

is directed to be released on bail by the Court below on furnishing bail bond of Rs. 20,000/-

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

Chief Judicial Magistrate, Deoghar in connection with Mohanpur P.S. Case No.13 of 2009

corresponding to G.R. Case No.75 of 2009 subject to the condition that one of the bailors

must be local resident having landed property within the jurisdiction of District-Deoghar.

(D.N. Upadhyay, J)