High Court Jharkhand High Court

Mishri Ram & Anr vs State Of Jharkhand on 9 February, 2011

Jharkhand High Court
Mishri Ram & Anr vs State Of Jharkhand on 9 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            A.B.A. No. 3791 of 2010
                                  With
                            A.B.A. No. 4018 of 2010
                                  ------
           1. Satya Prakash @ Satya Prakash Kumar
           2. Ajay Kumar . ....  ......      Petitioners(In 3791/10)
           3.Mishri Ram
           4. Shyamphuli @ Shyam phul Devi ... Petitioners (In 4018/10)
                                  Versus
           1.The State of Jharkhand..    ....   ...Opp.Party (In both cases)
           2. Sweta Kumari                      Opp. Party (In 3791/10)
                                  ------
           CORAM:       HON'BLE MR. JUSTICE PRASHANT KUMAR
                                 ------
           For the Petitioners:  Mr. A.K. Kashyap, Sr. Advocate(In both cases)
                                 Mrs. Lina Shakti, Advocate
           For the Opp. Party:   Mr. J. Mahto A.P.P (In both cases)

                                      -----

6/09.02.2011

Both the applications are heard together and are being
disposed of by this order, as they arose from the same complaint petition.

Heard Sri A.K. Kashyap, learned Sr. Advocate on behalf of
petitioners and Sri J. Mahto, learned Additional PP on behalf of State.

From perusal of complaint petition, as well as statement of
complainant on S.A. I find that there is vague and general allegations
against the petitioners.

Considering the aforesaid facts and circumstance, I allow this
application and direct the petitioners, above named, to surrender in the
court below on or before 21st of February 2011. If petitioners surrender by
that time, the learned Court below is directed to enlarge them 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 Sub-Divisional
Judicial Magistrate, Ranchi in connection with Complaint Case No. 853 of
2010 subject to the condition laid down under Section 438 (2) of the
Cr.P.C.

(Prashant Kumar, J)

Binit/