High Court Jharkhand High Court

Johan Murmu & Anr vs State Of Jharkhand on 16 November, 2011

Jharkhand High Court
Johan Murmu & Anr vs State Of Jharkhand on 16 November, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                            B.A No.7553 of 2011
                                                   -------
                   1. Johan Murmu
                   2. Parme Murmu                              ....    Petitioners

                                                  -Versus-
                   The State of Jharkhand                    ...... Opposite Party
                                              ------
                   CORAM :        HON'BLE MR. JUSTICE H.C.MISHRA
                                               ------
                   For the Petitioners :   Mr.Anil Kumar, Advocate
                   For the State       :   Mr.A.B.Mahto, A.P.P.


                                               ------

2/ 16.11.2011

Heard learned counsel for the petitioners and the learned counsel for the State.

The petitioners have been made accused in Ramgarh P.S case no. 79 of 2011
corresponding to G.R No. 704 of 2011 for the offence under Sections 341, 323, 379,
364, 34 of the Indian Penal Code.

From the F.I.R, it appears that the petitioners and other co-accused persons had
snatched away the cycle and ornaments of the informant and had taken the husband of
the informant alongwith them towards the jungle. From the F.I.R itself, it appears that
there was enmity between the parties.

Learned counsel for the petitioners submits that the petitioners have been falsely
implicated in this case and they were arrested from their house and there was no
recovery from the possession of the petitioners. Learned counsel for the petitioners has
accordingly prayed for bail.

Learned A.P.P has opposed the prayer for bail.

From the impugned order also, it appears that petitioners were arrested from their
house and there was no recovery from the possession of the petitioners though the other
co-accused was apprehended by the police along-with the husband of the informant.

In the facts of this case, I am inclined to release the petitioners on bail.
Accordingly, the petitioners Johan Murmu and Parme Murmu are directed to be
released on bail, on furnishing bail bonds of Rs. 10,000/-(Rupees Ten Thousand) each
with two sureties of the like amount each to the satisfaction of learned C.J.M, Dumka, in
Ramgarh P.S case no. 79 of 2011 corresponding to G.R No. 704 of 2011.

(H.C.Mishra, J.)
B.S/