High Court Jharkhand High Court

Sukwa Munda @ Lakhji Kant Singh vs State Of Jharkhand on 9 May, 2011

Jharkhand High Court
Sukwa Munda @ Lakhji Kant Singh vs State Of Jharkhand on 9 May, 2011
             In the High Court of Jharkhand at Ranchi

                     B.A. No.9834 of 2010
                           with
                     B.A.No.75 of 2011

             Sukwa Munda
             @ Lakhi Kant Singh Munda....... ... Petitioner (B.A.No.9834 of 2010)

             Krishna Yadav @ Krishna Ahir.......Petitioner (B.A.No.75 of 2011)

                     VERSUS

              State of Jharkhand ..............................Opposite Party

             CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

             For the Petitioner :Mr. V.K.Tiwary
             For the State      :A.P.P

3/ 9.5.11

. Heard learned counsel appearing for the petitioners and learned

counsel appearing for the State.

The petitioners are accused in Tatiisilway P.S. Case no.57 of

2008 registered under Sections 395/397 of the Indian Penal Code.

Learned counsel appearing for the petitioners submits that both the

petitioners have been implicated in this case on the basis of confession made by the

co-accused Baldeo Munda and save and except the confession made by the co-

accused, nothing is there showing involvement of the petitioners in the alleged

offence of house dacoity.

Regard being had to the facts and circumstances of the case,

the above named petitioners are directed to be enlarged 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 Chief Judicial Magistrate, Ranchij in Tatisilway

P.S. case no.57 of 2008 (G.R. No.3600 of 2008).

(R.R.Prasad, J.)

ND/