IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 2172 of 2011
1. Maneshwar Marandi
2. Shamlal Kisku
3. Jitan Murmu .... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
For the Petitioners :Mr. Yadunandan Mishra, Advocate
For the State :Mr. P.K. Appu, A.P.P.
03/11.07.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused in Ramgarh P.S. Case No.
119 of 2009 corresponding to G.R. No. 1270 of 2009 for the offence under
Sections 147/148/149/341/342/307/323/337/504/302 of the Indian Penal
Code.
There is omnibus allegation against nine named accused persons
including these petitioners and 2025 other unnamed accused persons to have
assaulted the deceased due to which the deceased died. There is allegation that
the deceased was assaulted by the mob in a ‘mela’ for some occurrence with a
girl.
In the facts of this case particularly in view of the fact that there is
no specific allegation against these petitioners, rather there is omnibus allegation
against the mob of about nine named persons and 2025 unnamed persons, I am
inclined to enlarge the petitioners on bail. Accordingly, the petitioners, 1.
Maneshwar Marandi 2. Shamlal Kisku and 3. Jitan 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
Chief Judicial Magistrate, Dumka in connection with Ramgarh P.S. Case No. 119
of 2009 corresponding to G.R. No. 1270 of 2009.
(H. C. Mishra, J.)
Anit