IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5896 of 2011
Jullu Rahman ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Gautam Kumar
For the State : A. P.P.
-----
5/9.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
304/307034 of the Indian Penal Code and Section 3 / 4 of the Explosive
Substance Act, 1908 , in connection with Pakur P.S. Case no.153 of 2011,
corresponding to G.R. No. 386 of 2011.
From the FIR, it appears that due to explosion in the mine during the mining
operation, one truck driver died on the spot and one person died in course of
treatment. However it is alleged that the explosion was done intentionally to
commit the offence.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Jullu Rahman is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Pakur in connection with Pakur P.S. Case no.153 of 2011,
corresponding to G.R. No. 386 of 2011.
(H. C. Mishra, J)
R.Kumar