IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A No.7552 of 2011
-------
1. Pradeep Kumar Saw
2. Wakil Das .... Petitioners
-Versus-
The State of Jharkhand ...... Opposite Party
------
CORAM : HON'BLE MR. JUSTICE H.C.MISHRA
------
For the Petitioners : Mr.Shekhar Prasad Sinha, Advocate
For the State : Mr.Tapas Roy, A.P.P.
------
2/ 21.10.2011
Heard learned counsel for the petitioners and the learned counsel for the
State.
The petitioners have been made accused in Topchanchi P.S case no.43 of
2011 corresponding to G.R No.1721 of 2011 for the offence under Sections 387, 34 of
the I.P.C.
From the F.I.R, it appears that there is allegation against these petitioners to
have assaulted the informant for the demand of rangdari of rupees five thousand. From
the F.I.R it is also apparent that the informant saved himself and no one was injured in
the occurrence.
In the facts of this case, I am inclined to release the petitioners on bail.
Accordingly, the petitioners Pradeep Kumar Saw and Wakil Das 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 Smt.Veena Mishra, learned
Judicial Magistrate, 1st class, Dhanbad, or her successor, in Topchanchi P.S case no.43
of 2011 corresponding to G.R No.1721 of 2011.
(H.C.Mishra, J.)
B.S/