IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A No. 7218 of 2011
-------
1. Ayodhya Dubey
2. Manoj Kumar Dubey ...... Petitioners
-Versus-
The State of Jharkhand ...... Opposite Party
------
CORAM : HON'BLE MR. JUSTICE H.C.MISHRA
------
For the Petitioners : Mr.A.K.Chaturvedi, Advocate.
For the State : Mr.M.B.Lal, A.P.P.
------
2/ 22.09.2011
Heard learned counsel for the petitioners and the learned counsel for the State.
The petitioners have been made accused in Rehla P.S Case no. 10 of 2006
corresponding to G.R No. 439 of 2006 for the offence under Section 302 of the Indian
Penal Code.
The case relates to the murder of the son of the informant who was sleeping in
his house and in the morning, he was found murdered with injuries on his body. The
occurrence took place on 30.3.2006 and the case was instituted against unknown.
From the impugned order, it appears that on 23.1.2011 i.e after about five years of
the occurrence, the statement of the father of the deceased has been recorded, who has
stated that his younger son Ashish Dubey was knowing about the case and had
disclosed that who had committed murder, in which, these petitioners have been named.
From the impugned order itself, it is apparent that the said Ashish Dubey is also no
more, and after his death, the said disclosure has been made.
In the facts of this case, I am inclined to release the petitioners on bail.
Accordingly, the petitioners Ayodhya Dubey and Manoj Kumar Dubey are directed to be
released on bail, on furnishing bail bonds of Rs. 10,000/-(Rupees Ten Thousand) each
with two sureties of the like amount each to the satisfaction of Chief Judicial Magistrate,
Palamau at Daltonganj in Rehla P.S Case no. 10 of 2006 corresponding to G.R No. 439
of 2006.
(H.C.Mishra, J.)
B.S/