High Court Jharkhand High Court

Mangal Sinku & Ors vs State Of Jharkhand on 24 March, 2011

Jharkhand High Court
Mangal Sinku & Ors vs State Of Jharkhand on 24 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.1471 of 2011

                  1.   Mangal Sinku
                  2.   Mangal Sinku
                  3.   Pargana Sinku
                  4.   Raju Sinku
                  5.   Bamiya Tiu
                  6.   Bera Tiu
                  7.   Logo Tiu                               .... Petitioners
                                         Versus
              The State of Jharkhand                            ...O.P.

              Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

              For the Petitioners        : Mr.M.K.Dey, Sr. Advocate
              For the O.P.              : APP
                                     -----

   2/24.03.2011

The petitioners are accused in the case registered for the offence under
sections 147, 148, 149 and 302 of the Indian Penal Code.

Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case; there is general and omnibus allegation
against the petitioners and other co-accused; co-accused-Kushnu Sinku with
identical allegation has been granted bail by this Court in B.A. no.8939 of 2010;
petitioners are local permanent residents; there is no chance of their
absconding.

Learned APP opposed the prayer for bail of the petitioners, but has not
disputed the contention made by the learned counsel for the petitioners.

Regard being had to the facts and circumstances of the case, the above
named petitioners are directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand)each with two sureties of the like amount each to the
satisfaction of learned Additional Sessions Judge, F.T.C.-I, Chaibasa in
connection with S.T. no.273 of 2009, arising out of Tonto P.S. case no.04 of
2009, corresponding to G.R. no.107 of 2009.

( Narendra Nath Tiwari, J.)
s.b.