Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 1]

Jharkhand High Court

Md Mohsin Quraishi vs The State Of Jharkhand on 16 September, 2013

Author: H. C. Mishra

Bench: H. C. Mishra

        IN      THE      HIGH       COURT        OF JHARKHAND          AT      RANCHI
                            B. A. No. 6924 of 2013
        Raju Gaddi                      Versus                The State of Jharkhand
                                    with
                              B. A. No. 7184 of 2013
        Irshadul Haque @ Akram               Versus            The State of Jharkhand
                                    with
                              B. A. No. 7543 of 2013
        Md Mohsin Quraishi @ Mohsin Quraishi Versus            The State of Jharkhand
                                    --------
               CORAM        :    HON'BLE MR. JUSTICE H. C. MISHRA
                                    ------
        For the Petitioners         :        M/s Ram Kishore Prasad, K.S. Nanda
                                             & Aishwarya Prakash, Advocates
        For the State               :        A.P.P.
                                    --------

 5/ 16.09.2013

All 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 counsels for the petitioners and the learned A.P.P. for the Prosecution.

The petitioners have been made accused for the offences under Sections 387, 307, 324, 326, 506, 34 of the Indian Penal Code and Section 27 of the Arms Act, in connection with Doranda P.S. Case No. 229 of 2012 corresponding to G.R. No. 2889 of 2012, S.T. No. 132 of 2013/271 of 2013.

The case relates to demand of money from a shopkeeper and when the same was refused, it is alleged that the accused persons including the petitioners had fired in the shop, injuring one person.

Learned counsels for the petitioners have submitted that the petitioners have been falsely implicated in this case and during course of trial, the informant has not supported the prosecution case, rather, he has turned hostile and this fact has come in the impugned order also. Learned counsels accordingly, prayed for bail.

The impugned order clearly shows that the informant has not supported the case.

In the facts of this case, I am inclined to enlarge the petitioners, Raju Gaddi, Irshadul Haque @ Akram and Md Mohsin Quraishi @ Mohsin Quraishi, 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 learned Addl. Judicial Commissioner-IV, Ranchi, in connection with S.T. No. 132 of 2013/271 of 2013, arising out of Doranda P.S. Case No. 229 of 2012 corresponding to G.R. No. 2889 of 2012.

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