High Court Jharkhand High Court

Phudan Murmoo vs State Of Jharkhand on 9 June, 2011

Jharkhand High Court
Phudan Murmoo vs State Of Jharkhand on 9 June, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No.1553 of 2011
                                       ------
            Phudan Murmoo                                     ...    ......           Petitioner
                                        Versus

            The State of Jharkhand               ....   ...   ....   ...              Opp. Party
                                        ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioner       :      Mr. Vineet Kumar Vashistha, Advocate
            For the Opp. Party       :      M/s Azimuddin, A.P.P.
                                            -----

02 /09.06.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 147, 148, 149, 504,

353 & 120-B of the Indian Penal Code.

There is allegation that the petitioner with his associates has created nuisance

in course of public hearing held at Turamdih Mines Coloney Foodball Ground at the

instruction of the district administration. It is alleged that the accused persons had

scuffled with the police officials and assaulted employees of U.C.I.L. and they have

been demanding to withdraw the proceedings initiated under Section 107 Cr.P.C.

against the petitioner and other accused persons.

It is submitted that the petitioner is aged 62 years and he is a practicing lawyer.

It is further submitted that no overt act is attributed against the petitioner.

Considering the facts and circumstances appearing from the First Information

Report and also considering the fact that petitioner is a practicing advocate and it is

expected that he would abide by the law of the land, he is directed to surrender in

the Court below within a fortnight and on such surrender or in the event of his arrest

the petitioner shall be released on bail by the Court below on furnishing bail bond of

Rs. 10,000/- (Ten thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Jamshedpur in connection with

Parsudih (Sundarnagar) P.S. Case No.51 of 2011 corresponding to G.R. Case No.511 of

2011 subject to the conditions as laid down under Section 438 (2) of the Cr.P.C.

(D.N. Upadhyay, J)
NKC