High Court Jharkhand High Court

Sarpnath Singh vs State Of Jharkhand on 24 June, 2011

Jharkhand High Court
Sarpnath Singh vs State Of Jharkhand on 24 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                        B.A. No. 2277 of 2011

             Sarpnath Singh                                             ...      ...        Petitioner
                                 Versus
             The State of Jharkhand                                    ...       ...        Opp. Party

    CORAM:           HON'BLE MR. JUSTICE R. R. PRASAD

             For the Petitioner               : M/s A.K. Kashyap, Sr. Advocate, Lina Shakti
             For the State                    : A.P.P.

03/24.06.2011

Heard   learned   counsel   appearing   for   the   petitioner   and   learned   counsel 
appearing for the State. 

The   petitioner   is   an   accused   in   a   case   registered   under   Section 
147/148/149/341/342/323/364/120B of the Indian Penal Code and Section 17 of 
the C.L.A. Act. 

Learning   counsel   appearing   for   the   petitioner   submits   that   two   persons 
namely, Sudhir Singh and Lalan Singh when were killed by members of MCC, a 
case was registered against the petitioner also, but name of the petitioner has come 
only on the basis of suspicion by saying that the petitioner and others, by hiring the 
members of MCC, got killed the deceased, but that allegation is based on suspicion 
and that suspicion has been made for the reason that the petitioner had fought 
election of Gram Pradhan against Lalan Singh and the petitioner got defeated, but 
there has been absolutely no evidence that this petitioner had hired the killer and 
under this situation, the petitioner deserves to be admitted on bail. 

Regard being had to the facts and circumstances of the case, the petitioner, 
above named, is directed to be released on bail on his furnishing bail bond of Rs. 
10,000/­   (Rs.   Ten   thousand)   with   two   sureties   of   the   like   amount   each   to   the 
satisfaction of Chief Judicial Magistrate, Palamau at Daltonganj in connection with 
Panki P.S. Case No. 54 of 2006 corresponding to G.R. No. 1015 of 2006.

                      (R. R. Prasad, J.)

Manish