IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.9438 of 2010
1. Md. Halim @ Abdul Halim Kasmi @ Abdul Halim Kasini
2. Md. Nayeem
3. Md. Jahir @ Jahiruddin .... Petitioners
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioners : Mr. M.K.Jha, Advocate
For the O.P. : APP
For the informant : Mr. Indu Shekhar Gupta, Advocate
-----
2 /07.04.2011
The petitioners are accused in the case registered for the offence under
sections 147, 148, 149, 323, 324, 307, 302 of the Indian Penal Code and
section 27 of the Arms Act.
Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case due to land dispute and previous enmity;
there is vague and omnibus allegation against the petitioners; however, there is
specific allegation that the deceased died due to fire arm injuries caused by co-
accused-Israile; there is no such allegation against the petitioners; the allegation
against the petitioner nos. 1 and 3 is that they were holding lathi; Petitioners are
in custody since August/September,2010.
Learned APP opposed the prayer for bail of the petitioner, but, after going
through the case diary, has not disputed the contention made by the learned
counsel for the petitioner.
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 Chief Judicial Magistrate, Godda in connection with
Mahagama P.S. case no.119 of 2010, corresponding to G.R. no.909 of 2010.
( Narendra Nath Tiwari, J.)
s.b.