IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 4049 of 2011
1. Rengta Murmu
2. Date Tuddu
3. Bishan Tudu
4. Junu Tudu
5. Bale Tudu .... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
For the Petitioners :Mr. Kanti Kumar Ojha, Advocate
For the State :Mr. R.S. Singh, A.P.P.
02/01.07.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused for the offence registered
under Sections 457/380/411 of the Indian Penal Code in connection with
Litipara P.S. Case No. 05 of 2011 corresponding to G.R. No. 33 of 2011.
The case relates to theft in the house of the informant. It is alleged
that stolen property was recovered from the petitioners.
In the facts of this case, I am inclined to enlarge the petitioners on
bail. Accordingly, the petitioners, Rengta Murmu, Date Tuddu, Bishan Tudu, Junu
Tudu and Bale Tudu, 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 learned Chief Judicial Magistrate, Pakur in connection
with Litipara P.S. Case No. 05 of 2011 corresponding to G.R. No. 33 of 2011.
(H. C. Mishra, J.)
Anit