IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4417 of 2011
------
1. Ram Prasad Vishwakarma
2. Dina Nath Sharma ... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioners : Mr. A.K. Kashyap, Sr. Advocate
M/s Lina Shakti, Advocate
For the Opp. Party : A.P.P.
-----
04 /18.08.2011
Heard learned counsel for the parties.
Petitioners are accused in a case registered under Sections 302 & 379/34 of the
Indian Penal Code.
It appears that one Manoj Kumar Sharma was shot dead while he was
returning home from his shop. The informant has raised suspicion against the
petitioners and other accused, who are named in the F.I.R., in the alleged murder.
It is submitted that besides suspicion there is nothing on record to justify the
detention of petitioners in jail custody. Furthermore, Indradev Vishwakarma and
Dinesh Vishwakarma, with whom dispute was prevailing, have been granted bail by a
Bench of this Court vide B.A. No.4667 of 2011 dated 21.07.2011.
Learned counsel for the State does not dispute the grant of bail to other co-
accused.
Considering the facts and circumstances of the case, above named petitioners
are directed to be released on bail on furnishing bail bond of Rs. 10,000/- (Ten
thousand) each with two sureties of the like amount each to the satisfaction of
learned Chief Judicial Magistrate, Garhwa in connection with Garhwa P.S. Case No.43
of 2011 corresponding to G.R. Case No.209 of 2011.
(D.N. Upadhyay, J)
NKC