IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6097 of 2011
Gangadhar Modi ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Arwind Kumar
For the State : A. P.P.
-----
2/19.8.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
147/341/323/379 of the Indian Penal Code in connection with Tilaiya P.S. Case
no.260 of 2011, corresponding to G.R. No. 530 of 2011.
There is allegation against the petitioner and other co-accused to have
assaulted the informant and have taken away his gold chain and other articles in
an occurrence that had taken place in course a compromise in a matrimonial case.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Gangadhar Modi is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Koderma in connection with Tilaiya P.S. Case no.260 of 2011,
corresponding to G.R. No. 530 of 2011.
(H. C. Mishra, J)
R.Kumar