IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 6954 of 2011
1. Manoj Kumar Sharma
2. Susant Jana
3. Santosh Kumar Yadav ..... Petitioners
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners :Mr.
For the State :A. P.P.
-----
5/09.11.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
Petitioners have been made accused for the offence under Sections
387/34 of the Indian Penal Code, in connection with Parsudih (Sundarnagar)
P.S. Case No. 123 of 2011, corresponding to G.R. No. 1338 of 2011.
The case relates to demand of ransom from the informant by five
mobile phones, numbers whereof have been detailed in the FIR itself. It also
appears that the petitioners were apprehended alongwith the other co-
accused from whom some SIM cards of the mobile phones were recovered.
So far as, these petitioners are concerned, there is no recovery of any
mobile with the SIM numbers as detailed in the FIR.
In the facts and circumstances of the case, I am inclined to release the
petitioners on bail. Accordingly, the petitioners Manoj Kumar Sharma,
Susant Jana and Santosh Kumar Yadav are directed to be released on bail,
on furnishing bail bonds of Rs.10,000/- (Rupees Ten Thousand) each with
two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Jamshedpur in connection with Parsudih (Sundarnagar) P.S.
Case No. 123 of 2011, corresponding to G.R. No. 1338 of 2011.
(H. C. Mishra, J)
Umesh/-