Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ratan Mahato @ S.K. Mahato vs The State Of Jharkhand
2025 Latest Caselaw 3724 Jhar

Citation : 2025 Latest Caselaw 3724 Jhar
Judgement Date : 21 August, 2025

Jharkhand High Court

Ratan Mahato @ S.K. Mahato vs The State Of Jharkhand on 21 August, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               Cr. Revision No. 715 of 2025
                1.   Ratan Mahato @ S.K. Mahato, aged about 69 years, S/o Late
                     Parmanand Mahato, resident of Chatro, P.O. & P.S. Dhalbhumgarh,
                     Dist.- East Singhbhum
                2.   Buddheshwar Nayak, aged about 57 years, son of Nimai Nayak,
                     resident of Village- Kokpara, P.O. Kokpara, P.S. Dhalbhumgarh, Dist.-
                     East Singhbhum
                3.   Mahendra Nayak, aged about 68 years, son of Ghasi Ram Nayak,
                     resident of Badkola, P.O. Kantabani, P.S. Chakulia, Dist.- East
                     Singhbhum
                4.   Anil Kumar Mahato, aged about 64 years, son of Ajambar Mahato,
                     resident of Basadiha, P.O. & P.S. Barsol, Dist.- East Singhbhum
                5.   Khitish Chandra Mahato, aged about 37 years, son of Shiv Charan
                     Mahato, resident of Village- Nayadih, P.O. Kokpara, P.S. Dhalbhumgarh,
                     Dist.- East Singhbhum                              ... Petitioners
                                             -Versus-
            1.       The State of Jharkhand
            2.       S.T. Biswas, Sub- Inspector, R.P.F., Ghatshila, P.O. & P.S. Ghatshila,
                     District- East Singhbhum                           ... Opposite Parties
                                              -----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

-----

            For the Petitioners         : Mr. Ashutosh Mishra, Advocate
            For the Railway             : Mrs. Nitu Sinha, Advocate
                                              -----
07/21.08.2025         Learned counsel for the petitioners submits that the petitioners have

already surrendered before the learned Court and they are in custody. He

submits that in view of that, he is not pressing I.A. No.6534 of 2025, meant

for exemption from surrender.

2. In view of his such submission, I.A. No.6534 of 2025 is dismissed as

not pressed.

3. I.A. No.9551 of 2025 has been filed for addition of the party as

opposite party no.2 in this petition.

4. Learned counsel for the petitioner submits that the Sub Inspector of

R.P.F., Ghatshila is a necessary party and in view of that, I.A. has been filed

for his impleadment.

-1- Cr. Revision No. 715 of 2025

5. Learned counsel appearing for the Railway has got no objection.

6. For the reasons assigned in the said I.A., the prayer made in the I.A.

is allowed.

7. Learned counsel for the petitioners will array the Sub-Inspector of

R.P.F., Ghatshila as opposite party no.2, in course of the day.

8. Accordingly, I.A. No.9551 of 20258 is disposed of.

9. I.A. No.9552 of 2025 has been filed for suspension of sentence and

grant of bail to the petitioners.

10. Learned counsel for the petitioners submits that the petitioners have

been convicted and sentenced vide judgment and order dated 22.12.2022

passed by the learned Railway Judicial Magistrate, Porahat Chaibasa in R.A.

Case No.2660/2017 arising out of Ghatshila P.S. Case No.172/2017, whereby,

they have been sentenced to undergo S.I. for one month along with fine of

Rs.500/- for the offence under Section 147 of Railways Act and S.I. for six

months along with fine of Rs.500/- for the offence under Section 174(a) of

the Railways Act and in default of payment of fine, further they have to

undergo S.I. for 15 days. He submits that the said judgment and order of

conviction and sentence has been challenged by the petitioners in Criminal

Appeal No.16/2023, which has been dismissed by the learned Additional

Sessions Judge-IV, East Singhbhum at Jamshedpur vide order dated

15.04.2025 and the judgment and order of the learned trial court has been

affirmed. He further submits that petitioner nos. 1, 3 and 5 surrendered

before the learned Court on 08.07.2025, petitioner no.4 surrendered on

11.06.2025 and petitioner no.2 was arrested on 07.07.2025. He submits that

the sentence is of six months and they are in custody from the aforesaid

-2- Cr. Revision No. 715 of 2025 period and in view of that, bail may kindly be provided to the petitioners.

11. Learned counsel for the Railway opposed the prayer and submits that

the case has been proved against the petitioners and in view of that, bail may

not be granted to them.

12. Considering that petitioner nos. 1, 3 and 5 surrendered before the

learned Court on 08.07.2025, petitioner no.4 surrendered on 11.06.2025 and

petitioner no.2 was arrested on 07.07.2025 and sentence is of six months, in

that view of the matter, the prayer made in the said I.A. is allowed. Let the

petitioners be enlarged on bail. Accordingly, during pendency of this criminal

revision petition, the petitioners, named above, are directed to be released

on bail, on furnishing bail bond of Rs. 10,000/- (Ten thousand only) each with

two sureties of the like amount each to the satisfaction of learned Railway

Judicial Magistrate, Porahat, Chaibasa in connection with R.A. Case

No.2660/2017 arising out of Ghatshila P.S. Case No.172/2017, subject to the

condition that one of bailor must be own relative of the petitioners and the

petitioners shall also file undertaking before the learned Court that they will

not get indulged in such type of crime in future again, otherwise prosecution

will be at liberty to take steps for cancellation of their bail and the petitioners

must be careful in future.

13. Accordingly, I.A. No.9552 of 2025 is disposed of.





                                                      (Sanjay Kumar Dwivedi, J.)
Ajay/




                                          -3-                        Cr. Revision No. 715 of 2025
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter