IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 3411 of 2011
1. Chaubey Murmu
2. Roben Marandi .... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. Rakesh Kumar, Advocate
For the State : Mr. T.N.Verma, A.P.P.
------
2/ 28.06.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused for the offences registered
under Sections 143, 341, 323, 384 and 379 of the Indian Penal Code in
connection with Pakur (Town) P.S. Case No. 249 of 2009 corresponding to G.R.
No. 729 of 2009.
There is allegation against the petitioners and other accused persons
to have blocked the road and unloading coal from the dumpers and Jam was
removed only after taking Rs. 13000/- from the informant as extortion money.
In the facts of this case, I am inclined to enlarge petitioners,
Chaubey Murmu and Roben Marandi. on bail. Accordingly, the petitioners,
named above, is directed to be released on bail, on furnishing bail bonds of Rs.
10,000/- (ten thousand) each, with two sureties of the like amount each, to the
satisfaction of Chief Judicial Magistrate, Pakur in connection with Pakur (Town)
P.S. Case no. 249 of 2009 corresponding to G.R. No. 729 of 2009.
( H. C. Mishra, J.)
R.Kr.