High Court Jharkhand High Court

Prakash Hansda vs State Of Jharkhand on 18 November, 2011

Jharkhand High Court
Prakash Hansda vs State Of Jharkhand on 18 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 7780 of 2011

          Prakash Hansda              .....   Petitioner
                                 Versus
          The State of Jharkhand      ....      Opposite Party

          CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner      :Mr. Vishal Kumar Trivedi
          For the State           :A. P.P.

                             -----
2/18.11.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
302/34 of the Indian Penal Code read with Section 17/18 CLA Act and 13
UAP Act, in connection with Pirtand P.S. Case No. 12 of 2010, corresponding
to G.R. Case No. 636 of 2010 (S. T. No. 274 of 2010).

The case relates to murder of one Chaukidar Chotu Manjhi whose
dead body was found and from the place of occurrence some nuxal
pamphlets were also found and the case was instituted against unknown.

Learned counsel for the petitioner has submitted that the petitioner
has been falsely implicated in this case only on the basis of the confessional
statement and there is no other material against the petitioner and,
accordingly, has prayed for bail.

The contentions of the learned counsel for the petitioner find support
from the impugned order.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Prakash Hansda 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 District & Session Judge, Giridih in connection with Pirtand P.S. Case
No. 12 of 2010, corresponding to G.R. Case No. 636 of 2010 (S. T. No. 274 of
2010).

(H. C. Mishra, J)
Umesh/-