High Court Jharkhand High Court

Sukra Oraon @ Sukra Oraon vs State Of Jharkhand Chief Secre on 15 July, 2009

Jharkhand High Court
Sukra Oraon @ Sukra Oraon vs State Of Jharkhand Chief Secre on 15 July, 2009
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (Cr.) (DB) No. 91 of 2007

       Suka Oraon @ Sukra Oraon............                             Petitioner
                                         Versus
       The State of Jharkhand & Ors ..................                      Respondents
                                    ......
       Coram: Hon'ble Mr. Justice Amareshwar Sahay
                Hon'ble Mr. Justice R.R.Prasad
                                       ......
       For the Petitioner              : Mr. Ram Kishore Prasad
       For the State                   : Mr. R.R.Mishra, GP-II.
                                       ......

9/15.07.2009

Heard Mr. R.K.Prasad, learned counsel for the petitioner

and Mr. R.R.Mishra, learned GP-II.

In this writ petition the prayer of the petitioner is two folds,

firstly that he should be given police protection as he apprehends

danger on his life and property and secondly, that the respondents may

be directed to execute the warrant of arrest issued against the charge

sheeted accused in connection with Ranchi SC/ST P.S. Case No.

22/2006 registered under Sections 404, 406, 467, 468, 471, 419,

420/34 IPC and Section 3 (IV) of the Scheduled Caste and Scheduled

Tribes (Prevention of Atrocities) Act, 1989.

So far as the second prayer of the petitioner is concerned,

Mr. R.K.Prasad, learned counsel appearing for the petitioner submits

that the accused persons have already been granted bail by the

competent court of law and as such, the second prayer of the petitioner

does not survive now.

So far as the first prayer regarding giving police protection

is concerned, a counter affidavit has been filed duly sworn in by Dy.S.P.

Koyalkaro, Ranchi, wherein it is stated that in compliance of the order

of this Court the Sr. S.P., Ranchi called for the status report from the

Officer-in-Charge of Itki police station and the Officer-in-Charge of Itki

Police Station on enquiry reported in writing to Sr. S.P., Ranchi, that it
-2-

was found that both the parties have settled their dispute and were

living peacefully and cordially.

In view of the report submitted by the Officer-in-Charge of

Itki Police Station to the Sr. S.P., Ranchi, we see no any ground to pass

any positive direction to the respondents. Accordingly, this application

is disposed of.

(Amareshwar Sahay, J)

(R.R.Prasad, J)

Mukund/-