IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 8723 of 2010
1. Lobin Rai @ Lavanchus Rai
2. Rakhia Devi @ Rukia Devi ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. D.C.Mishra
For the State - Mr. A.P.P
-----
3/25.3.2011
The petitioners are in custody in connection with the case registered under
Sections 302/34 IPC.
Learned counsel for the petitioners submitted that the petitioners have been
falsely implicated in this case as they happen to be the brother-in-law and the mother-
in-law of the deceased respectively; there is no specific allegation of their role in
committing the alleged offences; the police, after investigation, has submitted charge
sheet under Sections 306/34 IPC; the petitioners are in custody since September
2010; the petitioners are the local permanent residents and there is no chance of their
absconding.
Learned A.P.P opposed the petitioners’ prayer for bail. However, after going
through the Case Diary, he has not disputed the said factual contentions submitted by
learned counsel for the petitioners.
Considering the facts and circumstances of the case, both the above named
petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/-
(Ten thousand only) each with two sureties of the like amount each to the satisfaction
of the C.J.M, Dumka in connection with Jarmundi P. S. Case No. 49/10, corresponding
to G. R. No. 401/10.
S.K (NARENDRA NATH TIWARI, J)