IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 2914 of 2011
1. Rajak Ansari
2. Jamal Ansari .... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
For the Petitioners :Mr. Shree Niwas Roy, Advocate
For the State :Mr. Shekhar Sinha, A.P.P.
02/06.07.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused in Hirodih P.S. Case No. 35
of 2010 corresponding to G.R. No. 1448 of 2010 for the offence under Sections
147/148/149/323/324/325/307/504 of the Indian Penal Code.
From the F.I.R., it appears that there is land dispute between the
parties in which occurrence had taken place and there is allegation against the
petitioners of assaulting and injuring the persons of informant side. It appears
that there is case and counter case between the parties.
In the facts of this case, I am inclined to enlarge the petitioners on
bail. Accordingly, the petitioners, Rajak Ansari and Jamal Ansari, 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, Giridh in connection with Hirodih P.S. Case
No. 35 of 2010 corresponding to G.R. No. 1448 of 2010.
(H. C. Mishra, J.)
Anit