High Court Jharkhand High Court

Dharambir Kumar Sharma @ … vs State Of Jharkhand on 4 August, 2011

Jharkhand High Court
Dharambir Kumar Sharma @ … vs State Of Jharkhand on 4 August, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI

                              B.A. No.5128 of 2011
                                    ------
            Dharambir Kumar Sharma @ Dharmendra Kumar Sharma....................Petitioner
                                    Versus

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

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

02 /04.08.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 147, 148, 323, 324,

307, 353, 332, 435 & 149 of the Indian Penal Code, Section 27 of the Arms Act and

Section 3/4 of Prevention of Damage of Public Property Act.

According to F.I.R., in the course of encroachment removal drive, people of

the locality and the persons affected assembled and the aforesaid mob became

violent against local administration and C.C.L. authorities. In order to control the

situation police made firing in which some persons sustained injuries and some of

them also died.

It is submitted that petitioner was a passerby and he is not a resident of

Matkuria at Dhanbad and he has also sustained injury on his person and after his

treatment he has been remanded in this case. Other co-accused having similar

allegation are enjoying the privilege of bail.

Learned counsel for the State does not dispute the submissions.

Since other co-accused having similar allegation are enjoying the privilege of

bail, above named petitioner is also directed to be released on bail 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, Dhanbad in connection with

Dhanbad (Bank More) P.S. Case No.342 of 2011 corresponding to G.R. Case No.1350

of 2011.

(D.N. Upadhyay, J)
NKC