IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6298 of 2011
Ashok Oraon ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Suraj Deo Munda
For the State : A. P.P.
-----
2/16.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
147/148/149/307/353 of the Indian Penal Code and Sections 25(1-B)A/26/27/35 of
the Arms Act and Section 17/18 of the C.L.A. Act, in connection with Kisko P.S.
Case no.13 of 2006, corresponding to G.R. No. 112 of 2006.
There was an encounter between the police and the extremist group but
from the FIR, it appears that no one was injured in the occurrence. Petitioner is
not named in the FIR. It appears that he has been subsequently named in the FIR
by some villagers.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Ashok Oraon is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Lohardaga, in connection with Kisko P.S. Case no.13 of 2006,
corresponding to G.R. No. 112 of 2006.
(H. C. Mishra, J)
R.Kumar