High Court Jharkhand High Court

Kedar Pandit & Anr vs State Of Jharkhand on 1 March, 2011

Jharkhand High Court
Kedar Pandit & Anr vs State Of Jharkhand on 1 March, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   B. A. No. 8249 of 2010
          1. Kedar Pandit
          2. Bijay Pandit                                 ..... Petitioners
                                         Versus
          The State of Jharkhand                          ..... Opposite Party
                                         -----
                    CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                         -----
          For the Petitioners    - Mr. K.P.Deo
          For the State          - Mr. A.P.P
                                         -----

3/1.3.2011

The petitioners are in custody in connection with the case registered under

Sections 498(A)/364/34 IPC.

Learned counsel for the petitioners submitted that the petitioners have been

falsely implicated in this case; the petitioner No.1 is the elder brother-in-law and the

petitioner No.2 is the husband of the informant’s daughter; the entire allegation is wholly

false and concocted; the informant’s daughter, who was married to Bijay Pandit

(petitioner No.2), had herself deserted her husband, as she was not liking the said

marriage; several witnesses have supported the same in the Case Diary; the petitioners

are in custody since September 2010; the petitioners are the local permanent residents

and there is no chance of their absconding.

Learned A.P.P opposed the petitioners’ prayer for bail. However, after going

through the Case Diary, he has not disputed the said factual contentions submitted by

learned counsel for the petitioners.

Considering the facts and circumstances of the case, both the above named

petitioners are directed to be enlarged 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

the C.J.M, Deoghar in connection with Deoghar (Kunda) P. S. Case No. 15/10,

corresponding to G. R. No. 47/10.

    S.K                                                         (NARENDRA NATH TIWARI, J)