IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1751 of 2011
1. Lakhmaniya Devi.
2. Ram Kawal Sharma @
Ram Kewal Sharma. ......Petitioners.
Versus
The State of Jharkhand. .......Opposite Party.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. P. K. Sahai, Advocate.
For the State : A.P.P.
03/21.04.2011
: The petitioners are accused in the case registered under
Section(s) 341, 323, 328 and 302 of the Indian Penal Code.
Learned counsel for the petitioners submitted that the
petitioners have been falsely implicated in the case; petitioner
no.1 is motherinlaw, aged about 75 years and petitioner no.2 is
fatherinlaw, aged about 80 years; there is general and omnibus
allegation against the petitioners; entire allegations against the
petitioners are wholly false and concocted; the deceased with
her husband was living separately and there was no day to day
connection with these petitioners; they have remained in
custody for about 56 months without any cogent basis; they are
local permanent residents; there is no chance of their
absconding.
Learned A.P.P. opposed the petitioners’ prayer for bail, but
has not controverted the said contentions of learned counsel for
the petitioners.
Regard being had to the facts and circumstances of the
case, the petitioners, abovenamed, are directed to be released
on bail on furnishing bail bond of Rs.10,000/ (rupees ten
thousand), each, with two sureties of the like amount, each, to
the satisfaction of learned Chief Judicial Magistrate, Garhwa in
connection with Bhawnathpur (Hariharpur) P.S. Case no.172 of
2010, corresponding to G.R. no.1297 of 2010.
(Narendra Nath Tiwari, J.)
Sanjay/