High Court Jharkhand High Court

Yusuf Mian @ Md.Yusuf vs State Of Jharkhand on 20 October, 2011

Jharkhand High Court
Yusuf Mian @ Md.Yusuf vs State Of Jharkhand on 20 October, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI

                               A.B.A. No. 3232 of 2011
                                     ------
             Yusuf Mian @ Md. Yusuf                    ...           ......       Petitioner
                                     Versus

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

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

02    /20.10.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 147, 149, 341, 342,

353 & 504 of the Indian Penal Code.

It reveals from the F.I.R. that one Vinod Kumar Singh died in a road accident

after which the people of the locality became furious and created road blockade.

When the local administration tried to remove the blockade, the members in the

mob became irate and pelted stones causing injuries to police officials.

It is submitted that other co-accused having similar allegation have been

granted anticipatory bail by this Hon’ble Court vide A.B.A. No.1549 and 2525 of 2011,

dated 09.06.2011 and 25.08.2011 respectively.

Learned counsel for the State opposed the prayer for bail.

Since other co-accused, having similar allegation, have been enjoying the

privilege of bail, above named petitioner is directed to surrender in the Court below

within three weeks and on such surrender or in the event of his arrest the petitioner

shall be released on bail by the Court below on furnishing bail bond of Rs. 10,000/-

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

learned Chief Judicial Magistrate, Chaibasa in connection with Noamundi P.S. Case

No.25 of 2011 corresponding to G.R. Case No.164 of 2011 subject to the conditions

as laid down under Section 438 (2) of the Cr.P.C.

(D.N. Upadhyay, J)
NKC