IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3896 of 2011
1. Amit Kumar Sharma @ Amit Sharma
2. Rakesh Kumar @ Rajesh Kumar
3. Mohan Sahu
4. Kishor Sahu
5. Ram Narayan Lal
6. Shankar Sardar @ Sankar Das @ Taklu
... ... ... Petitioners
Versus
The State of Jharkhand ... ... ... Opposite Party
CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners : Mr. Ajay Kumar Sah, Advocate
For the State : Mr. R.C.P. Sah, A.P.P.
02/25.05.2011
Learned counsel for the petitioners is permitted to make
correction in the name of petitioner no.2.
Heard learned counsel for the petitioners and learned A.P.P. for
the prosecution.
Petitioners have been made accused for the offence under Sections
420/468/486/120B of the Indian Penal Code and Section 63/65 of the
Copy Right Act in connection with Jugsalai P.S. Case No. 48 of 2011
corresponding to G.R. No. 789 of 2011.
Petitioners are made accused for the offence of making spurious
cement and in that process petitioners were allegedly apprehended. From
the F.I.R. itself it is apparent that the petitioners are only labourers
engaged by the persons for the purpose of making spurious cement.
Learned counsel for the petitioners submitted that the petitioners
have been falsely implicated in this case and they are only daily wages
labourers. Learned counsel for the petitioners has prayed for bail.
Learned A.P.P. on the other hand has opposed the prayer for bail.
In the facts and circumstances of the case, I am inclined to release
the petitioners on bail. Accordingly, the petitioners, Amit Kumar Sharma
@ Amit Sharma, Rakesh Kumar @ Rajesh Kumar, Mohan Sahu, Kishor
Sahu, Ram Narayan Lal and Shankar Sardar @ Sankar Das @ Taklu are
directed to be released on bail, on furnishing bail bond of Rs. 10,000/
(Rupees Ten thousand) each with two sureties of like amount each to the
satisfaction of learned Chief Judicial Magistrate, Jamshedpur in
connection with Jugsalai P.S. Case No. 48 of 2011 corresponding to G.R.
No. 789 of 2011.
(H.C. Mishra, J.)
Anit