High Court Jharkhand High Court

Ram Kumar Pandit @ Sanjay @ Langra vs State Of Jharkhand on 14 October, 2011

Jharkhand High Court
Ram Kumar Pandit @ Sanjay @ Langra vs State Of Jharkhand on 14 October, 2011
     IN      THE   HIGH   COURT OF JHARKHAND AT RANCHI
                        B. A. No. 5236 of 2011
     Jai Prakash Singh @ Dinesh           Versus The State of Jharkhand
                                with
                         B. A. No. 7115 of 2011
     Ram Kumar Pandit @ Sanjay @ Langra Versus   The State of Jharkhand
                                --------

              CORAM        :     HON'BLE MR. JUSTICE H. C. MISHRA
                                 ------
     For the Petitioners         :      Mr. Jitendra S. Singh, Advocate
     For the State               :      Mr. Tapas Roy, A.P.P.
                                 ------

3/ 14.10.2011

Both these bail applications arise out of the same case and as such,
they are taken up together and disposed of by this common order.

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

The petitioners have been made accused for the offence under
Sections 121A, 120B of the Indian Penal Code, Sections 4, 5 of the Explosive
Substance Act, Section 17 of the Criminal Law (Amendment) Act, and Sections
10 and 13 of the Unlawful Activities (Prevention) Act, in connection with
Chandrapura P.S. Case No. 83 of 2010 corresponding to G.R. No. 1146 of
2010.

The house was raided and the petitioners were apprehended by the
police and some chemical substance and naxal literatures were recovered from
them.

Learned counsel for the petitioners has submitted that one co-
accused Devendu Singh @ Anand Jee @ Subodh Jee, who was also
apprehended along with these petitioners, has already been granted bail by this
Court by order dated 5.4.2011 in B.A. No. 1402 of 2011. Learned counsel has
accordingly prayed for bail.

In the facts of this case, I am inclined to enlarge the petitioners, Jai
Prakash Singh @ Dinesh and Ram Kumar Pandit @ Sanjay @ Langra 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 Additional Chief Judicial
Magistrate, Bermo at Tenughat, in connection with Chandrapura P.S. Case No.
83 of 2010 corresponding to G.R. No. 1146 of 2010.

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