High Court Jharkhand High Court

Hardeo Mandal vs State Of Jharkhand on 20 September, 2011

Jharkhand High Court
Hardeo Mandal vs State Of Jharkhand on 20 September, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                A.B.A. No. 2191 of 2011
                                             ----
            Hardeo Mandal @ Hardeb Manda..........         Petitioner
                                   -- Versus --
            The State of Jharkhand            ..........   Opposite Party
                                      ----

            CORAM:       HON'BLE MRS. JUSTICE JAYA ROY
                                          ----
            For the Petitioner :    Mr. Nilesh Kumar, Advocate
            For the State      :    Mr. A.K. Prasad, A.P.P.
                                          ----
03/ 20.09.2011

Heard the counsel for the petitioner and the counsel

for the State.

The petitioner is apprehending his arrest in this

case which has been registered for the offence committed under

Section 364 of the I.P.C., pending in the court of Chief Judicial

Magistrate, Dumka.

The counsel for the petitioner submits that

other two co-accused namely Bal Govind Mandal and Lal

Bahadur Mandal have already been granted bail by another

Bench of this Court in A.B.A. No. 2840 of 2010 vide order dated

20.09.2010. It is also contended that the petitioner is standing in

the similar footing with the aforesaid co-accused.

The counsel for the State has opposed but not

disputed the aforesaid contentions made by the counsel for the

petitioner.

Considering the facts and circumstances of the

case, the petitioner namely Hardeo Mandal @ Hardeb Manda is

directed to surrender before the trial court within a period of one

month from the date of this order i.e 20.9.2011, and if he so

surrenders, the trial court is directed to release the petitioner

above named on bail, on furnishing bail bond of Rs.10,000/- (Ten

Thousand), with two sureties of the like amount each, to the
satisfaction of the trial court /Chief Judicial Magistrate, Dumka, in

connection with Suriayahat (Hansdiha) P.S. Case No.77 of 2010,

corresponding to G.R. Case No.540 of 2010, subject to the

conditions that one of the bailors will be his close relative and

another will be of local resident having immovable property within

the jurisdiction of the trial court concerned and subject to the

conditions laid down under Section 438(2) Cr.P.C.

(JAYA ROY, J.)
SI/-