IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3998 of 2010
1. Dilip Singh
2. Gokul Das
3. Birendra Mali
4. Dharmendra Dubey
5. Anil Chandravanshi
6. Shatrughan Chandravanshi @
Shatrudhan Chandravanshi
7. Atal Singh .... Petitioners
Versus
The State of Jharkhand ... Opposite Party
---
CORAM : HONBLE MR. JUSTICE D. N. UPADHYAY
---
For the Petitioners : Mr. Devesh Krishna
For the State : A. P. P.
---
2. 9.6.2011
: This application for grant of anticipatory bail in connection
with Ranka P.S. Case No. 185 of 2009 (G.R. Case No. 1590 of
2009) registered under Sections 147, 148, 149, 452, 386, 407,
506 and 307 I.P.C. pending in the court of Chief Judicial
Magistrate, Garhwa, has been filed on behalf of petitioners,
named above.
There is allegation in the written report that all the accused
persons after forming unlawful assembly made an attempt on the
house of informant and started indiscriminate firing. They have
also committed mischief by damaging vehicles parked near the
house.
It is submitted that due to political rivalry this case has been
instituted and no case under Section 307 I.P.C. is made out
because nobody has sustained any injury.
The nature of offence and allegations levelled do not
suggest this case fit to be considered under Section 438 Cr.P.C.
Accordingly, the prayer for anticipatory bail stands rejected.
The petitioners are directed to surrender before the learned
court below for seeking regular bail, which may be considered
without being prejudiced to this order.
(D.N. Upadhyay, J.)
MK