High Court Jharkhand High Court

Etwari Tudu & Anr vs State Of Jharkhand on 24 February, 2011

Jharkhand High Court
Etwari Tudu & Anr vs State Of Jharkhand on 24 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  B. A. No. 7550 of 2010
                                         ...
                   1. Etwari Tudu
                   2. Sasang Murmu                     ... ...                        Petitioners
                                         -Versus-
                   The State of Jharkhand              ... ...                 Opposite Party.
                                         ...
               CORAM :- HON'BLE THE CHIEF JUSTICE.

                      For the Petitioners    : - Mr. Jai Shankar Tripathi, Advocate
                      For the State          : - A.P.P.
                                             ...
4/24.02.2011

Heard the parties.

Learned counsel for the petitioners submits that the petitioners are not
named in the F.I.R. There is no evidence either circumstantial or direct to connect the
petitioners with the crime.

The learned Public Prosecutor submits that in the past the petitioners
said to have threatened the deceased and except this, no other incriminating
circumstance is indicated against the petitioners.

In view of the aforesaid, this Court considers it appropriate that both
the petitioners abovenamed be enlarged 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 the Chief Judicial Magistrate, Sahibganj in connection with Borio P.S
Case No. 57 of 2010, G.R. No. 124 of 2010, subject to the condition that he shall
report to the concerned Police Station once in a month, failing which his bail bond
shall be liable to be cancelled.

(Bhagwati Prasad,C.J.)
APK/SI