IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3472 of 2011
Nirmalji @ Juli Ji @ Juli @ Nirmala ... Petitioner
Versus
The State of Jharkhand ... Opposite Party
---
CORAM : HONBLE MR. JUSTICE D. N. UPADHYAY
---
For the Petitioner : Mr. A. K. Chaturvedi
For the State : A. P. P.
---
4. 18.8.2011
: The petitioner is an accused in a case registered under
Sections 147, 148, 149, 307, 353 and 332 I.P.C. and Section 27
of the Arms Act and Section 17 of the C.L.A. Act.
It reveals from the F.I.R. that exchange of firing between
M.C.C. extremists and police party took place on the date of
incident. In course of firing the accused persons were addressing
each other by their name and the name of the present petitioner
was also uttered.
It is submitted that other co-accused having similar
allegation have been granted bail by this Court vide B.A. Nos.
8109 of 2006, 5553 of 2007, 3993 of 2008 and 8462 of 2008.
Petitioner is in custody since 2009.
Learned counsel appearing for the State does not dispute
grant of ball to other co-accused who are also named in the F.I.R.
In the aforesaid facts and circumstances, the petitioner,
named above is directed to be released on bail on furnishing bail
bond of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of learned Sessions Judge,
Latehar in connection with S.T. No. 64 of 2009 arising out of
Barwadih P.S. Case No. 50 of 2006 corresponding to G.R. Case
No. 415 of 2006.
(D.N. Upadhyay, J.)
MK