IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6389 of 2011
Kapreal Kharia @ Minz ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Mohit Prakash, Advocate
For the State : A.P.P.
------
2/09.09.2011
: The petitioner is an accused in the case registered under
Sections 341, 324 and 307 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case because of the
earlier dispute; all the injuries are simple in nature and no offence under
Section 307 I.P.C. is made out; the petitioner is in custody since
September, 2010; nothing incriminating has been recovered from his
possession; he is a local permanent resident; there is no chance of his
absconding.
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Sessions Judge,
Gumla in connection with S.T. No. 283 of 2010, arising out of Basia P.S.
Case No.43 of 2010, corresponding to G.R. No.799 of 2010.
(Narendra Nath Tiwari, J.)
Shamim/