High Court Jharkhand High Court

Vishal Shroff & Anr vs State Of Jharkhand on 17 October, 2011

Jharkhand High Court
Vishal Shroff & Anr vs State Of Jharkhand on 17 October, 2011
         IN   THE     HIGH      COURT OF JHARKHAND AT RANCHI
                               B. A. No. 7518 of 2011
         1. Vishal Shroff @ Vishal Kumar
         2. Kanhaiya Khaware                       Versus       The State of Jharkhand
                                       with
                               B. A. No. 7556 of 2011
         Sachin Charan Mishra @ Sachin Mishra Versus             The State of Jharkhand
                                       --------
                CORAM        :       HON'BLE MR. JUSTICE H. C. MISHRA
                                     ------
         For the Petitioners         :        M/s Kalyan Roy & S. Sahay, Advocates
         For the State               :        Mr. Md. Hatim, A.P.P.
                                    ------

2/ 17.10.2011

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 147, 148, 149, 341, 323, 353, 336, 447, 2225, 109, 427, 506 and 505(B)
of the Indian Penal Code, in connection with Deoghar Nagar P.S. Case No. 277
of 2011 corresponding to G.R. No. 759 of 2011.

From the F.I.R., it appears that co-accused was apprehended in
connection with another case and was kept at the police station when a mob
came to free him and they also used force against the police party and committed
mischief. The petitioners are alleged to be members of the mob.

In the facts of this case, I am inclined to enlarge the petitioners,
Vishal Shroff @ Vishal Kumar, Kanhaiya Khaware and Sachin Charan Mishra
@ Sachin Mishra 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
Chief Judicial Magistrate, Deoghar, in connection with Deoghar Nagar P.S. Case
No. 277 of 2011 corresponding to G.R. No. 759 of 2011.

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