High Court Jharkhand High Court

Qurban Mian & Ors vs State Of Jharkhand on 12 July, 2011

Jharkhand High Court
Qurban Mian & Ors vs State Of Jharkhand on 12 July, 2011
      IN       THE  HIGH COURT OF JHARKHAND AT RANCHI
                         B. A. No. 4120 of 2011
      1. Qurban Mian
      2. Mustafa Mian
      3. Basir Mian
      4. Safique Mian                                  .... ...       Petitioners
                                    Versus
      The State of Jharkhand                             ..... ...    Opposite Party
                                 --------
             CORAM        :      HON'BLE MR. JUSTICE H. C. MISHRA
                                 ------
      For the Petitioners        :        Mr. A.K.Choudhary , Advocate
      For the State              :        Mr. T. Kasbiraj, A.P.P.
                                      ------

5/ 12.07.2011

Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.

The petitioners have been made accused for the offence under
Sections 147, 148, 149, 341, 323, 342, 353, 224 and 225 of the Indian Penal
Code, in connection with Jasidih P.S. Case No. 75 of 2010 corresponding to
G.R. No. 311 of 2010.

There is allegation against seven named accused persons and about
150 unknown persons to have rescued one accused Mibin Ansari from custody
of the police, in which, there is also allegation of use of some force against the
police.

In the facts of this case, as there is omnibus allegation against a
mob, I am inclined to enlarge the petitioners, Qurban Mian, Mustafa Mian,
Basir Mian and Safique Mian, on bail. Accordingly, the petitioners, named
above, are directed to be released on bail, on furnishing bail bonds of Rs.
10,000/- (ten thousand) each, with two sureties of the like amount each, to the
satisfaction of Sri K.J. Chopra, Judicial Magistrate, Deoghar,, in connection
with Jasidih P.S. Case no. 75 of 2010 corresponding to GR. No. 311 of 2010.

( H. C. Mishra, J.)
R.Kr.