High Court Jharkhand High Court

Amrit Saw vs State Of Jharkhand on 19 April, 2011

Jharkhand High Court
Amrit Saw vs State Of Jharkhand on 19 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  B.A. No. 200 of 2011
                                         With
                                  B.A. No. 538 of 2011
                                                  ...
           1. Narayan Gope @ Narain Gope
           2. Manath Gope @ Manoj Gope ...       Petitioner (in B.A. No. 200/2011)

           1. Katika Oraon @ Kartik Oraon 
           2. Chotka Sao @ Chotka Sahu      ...             Petitioner (in B.A. No. 538/2011)
                              ­V e r s u s­
           The State of Jharkhand                         ...        ...       Opposite Party.
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRADEEP KUMAR.
                                          ...
           For the Petitioners    :Mr. A. K. Chaturvedi, Advocate(in B.A. No. 200/2011)
                                   Mr. Mohit Prakash, Advocate ( in B. A. No. 538/2011)
           For the State           : ­ A.P.P.s. (in both Cases).

                                     ...                                 
03/19.04.2011

The aforesaid bail applications are heard together and are being 
disposed of by this common order, as both the applications arose from the 
same F.I.R.

Heard, learned counsel for the petitioners and learned counsel for 
the State.

This is an application for grant of regular bail to the petitioners for 
the offence under Sections 302/34 of the Indian Penal Code.

Petitioners are named in the F.I.R. and the case of the prosecution 
is supported by eyewitnesses in para nos. 8, 9 and 10 of the case diary.

Considering   the   same,   I   am   not   inclined   to   grant   bail   to   the 
petitioners. Hence, their prayer for bail is hereby rejected.

(Pradeep Kumar, J.)
Kamlesh/
IN THE HIGH COURT OF JHARKHAND AT RANCHI
      B.A. No. 208  of 2011

Amrit Saw    ……Petitioner
Versus
The State of Jharkhand …… Opposite Party
­­­­­­­­­­
CORAM: HON’BLE MR. JUSTICE PRADEEP KUMAR

For the Petitioner   : Mr. Jashodhara Tripathy, Adv.

            For the State        : A.P.P.
                                 ­­­­­­­­­­­
03/19.04.2011        Heard learned counsel for the petitioner and learned counsel for 
             the State. Behalf 

This is an application for grant of regular bail to the petitioner for 
the   offence   under   Sections   304(B)/147/148/149/323/337/427   of   the 
Indian Penal Code.

It is submitted by learned counsel for the petitioner that although 
there is allegation of torture against father­in­law and mother­in­law  and 
also that they assaulted   the deceased and thrown in the well. But, the 
inquest   report   shows   that   there   is   only   one   injury   on   the   back   of   the 
deceased, which was  due to fall of the deceased in the well. There is no 
direct   evidence   against   father­in­law   that   he   assaulted   her   before 
throwing her in the well. The husband is already in the custody.

Learned counsel for the State opposed the prayer for bail.
From perusal of the case diary, it appears that only injury is on the 
back of the deceased, which was due to fall in the well. Petitioner is in 
custody since 30.07.2010. Considering the same, petitioner, above named, 
is directed to be released on bail on furnishing bail bond of Rs. 20,000/­
(Rupees Twenty Thousand)  with two sureties of the like amount each to 
the satisfaction of learned Additional District Judge, FTC­VII, Hazaribagh 
in   connection   with   Sadar   (Mufassil)   P.   S.   Case   No.   531   of   2010 
corresponding to G. R. Case No. 2380 of 2010(S. T. Case No 483 of 2010), 
subject to the condition that bailers would be the local residents having 
property within the jurisdiction of the court. 

  

(Pradeep Kumar, J.)
Kamlesh/
IN THE HIGH COURT OF JHARKHAND AT RANCHI
      B.A. No. 210  of 2011

Raju Singh    ……Petitioner
Versus
The State of Jharkhand …… Opposite Party
­­­­­­­­­­
CORAM: HON’BLE MR. JUSTICE PRADEEP KUMAR

For the Petitioner   : Mr. A. K. Chaturvedi, Adv.

            For the State        : A.P.P.
                                 ­­­­­­­­­­­
03/19.04.2011        Heard learned counsel for the petitioner and learned counsel for 
             the State. Behalf 

This is an application for grant of regular bail to the petitioner for 
the offence under Sections 341/452/385/386 of the Indian Penal Code, 
Section 27 of the Arms Act and Section 17 of the CLA Act.

As per the F. I.R. the allegation is that the main accused Shanti Devi 
who entered in the house of the informant with other accused persons 
and   said   that   they   are   the   members   of   J.P.C.   extremists     group   and 
demanded   Rs.   Ten   Thousand   as   levy   from   the   informant.   Due   to   fear, 
informant gave only Rs. Two Thousand. Subsequently after giving threat 
they left out from there. It is alleged that subsequently villagers gathered 
and they chased the extremists and caught hold three extremists including 
this petitioner, but nothing has been recovered from the possession of this 
petitioner. Petitioner is in custody since 05.09.2010.

Learned   counsel   for   the   State   opposed   the   prayer   for   bail   and 
submits that petitioner has got criminal antecedent.

Under the facts and circumstances of the case, there is no direct 
allegation against this petitioner in this case and petitioner is in custody 
since 05.09.2010, petitioner, above named, is directed to be released on 
bail on furnishing bail bond of Rs. 20,000/­(Rupees Twenty Thousand) 
with two sureties of the like amount each to the satisfaction of learned 
Chief Judicial Magistrate, Latehar in connection with Barwadih P. S. Case 
No. 62 of 2010 corresponding to G. R. Case No. 480 of 2010 , subject to 
the condition that bailers would be the local residents having property 
within the jurisdiction of the court concerned. Petitioner will appear once 
every month in Court on date fixed, otherwise his bail bound would be 
liable to be cancelled.     

  

(Pradeep Kumar, J.)
Kamlesh/
IN THE HIGH COURT OF JHARKHAND AT RANCHI
      B.A. No. 214  of 2011

Md. Shaukat Ansari    ……Petitioner
Versus
The State of Jharkhand …… Opposite Party
­­­­­­­­­­
CORAM: HON’BLE MR. JUSTICE PRADEEP KUMAR

For the Petitioner   : Mr. Chandrajit Mukherjee, Adv.

            For the State        : A.P.P.
                                 ­­­­­­­­­­­
03/19.04.2011        Heard learned counsel for the petitioner and learned counsel for 
             the State.  

This is an application for grant of regular bail to the petitioner for 
the offence under Section 395 of the Indian Penal Code.

Petitioner was identified by the informant as well as by the inmates 
of the house. Petitioner has also got criminal antecedent.

Considering   the   same,   I   am   not   inclined   to   grant   bail   to   the 
petitioners. Hence, their prayer for bail is hereby rejected.

  

(Pradeep Kumar, J.)
Kamlesh/