High Court Jharkhand High Court

Jokhan Singh & Anr vs State Of Jharkhand on 17 November, 2011

Jharkhand High Court
Jokhan Singh & Anr vs State Of Jharkhand on 17 November, 2011
         IN    THE    HIGH          COURT OF JHARKHAND AT RANCHI
                                   B. A. No. 6981 of 2011
         Vikash Sao                            Versus     The State of Jharkhand
                                          with
                                   B. A. No. 7540 of 2011
         1. Jokhan Singh
         2. Ramjee Paswan                        Versus       The State of Jharkhand
                                          --------
                CORAM          :        HON'BLE MR. JUSTICE H. C. MISHRA
                                        ------
         For the Petitioners            :        M/s A.K.Chaturvedi & J.S.Singh, Advocates
         For the State                  :        A.P.P.
                                        ------

6/ 17.11.2011

Both these bail applications arise out of the same case and as such,
they are taken up together and disposed of by this common order.

Heard learned counsel for the petitioners and the learned A.P.P. for
the Prosecution.

The petitioners have been made accused for the offence under
Sections 341, 302, 307, 324, 34 of the Indian Penal Code, Section 27 of the
Arms Act and Section 17 of the C.L.A. Act, in connection with Ranka P.S. Case
No. 76 of 2007 corresponding to G.R. No. 693 of 2007.

According to F.I.R., about 50 persons belonging to the extremists
group fired indiscriminately on the buses and trucks, in which one bus driver
was injured and one truck driver was killed and other persons were injured.

Learned counsel for the petitioners has submitted that the
petitioners have not been named in the F.I.R., rather, the petitioners have been
made accused on the basis of confessional statement of co-accused as also on the
basis of statements of some witnesses, who have stated that culprits were taking
names of each other, in which, the names of these petitioners transpired. Learned
counsel has accordingly prayed for bail.

In the facts of this case, I am inclined to enlarge the petitioners,
Vikash Sao, Jokhan Singh and Ramjee Paswan, on bail. Accordingly, the
petitioners, named above, are 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 learned Chief Judicial Magistrate, Garhwa, in
connection with Ranka P.S. Case No. 76 of 2007 corresponding to G.R. No. 693
of 2007.

( H. C. Mishra, J.)
R.Kr.