High Court Jharkhand High Court

Dhrub Yadav @ Dhurua Yadav & Anr vs State Of Jharkhand on 5 May, 2011

Jharkhand High Court
Dhrub Yadav @ Dhurua Yadav & Anr vs State Of Jharkhand on 5 May, 2011
                            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                                  A.B.A. No. 519 of 2011
                            1. Dhrub Yadav @ Dhurua Yadav
                            2. Rakesh Kumar Singh               ...    ...     ...         Petitioners
                                        Versus
                            The State of Jharkhand              ...    ...     ...       Opposite Party
                                             ­­­
                            CORAM            : HON'BLE MRS. JUSTICE JAYA ROY
                                              
                            For the Petitioners : Mr. S.P. Roy, Advocate
                            For the State          : Mr. Shekhar Sinha, A. P. P.

        
03/05.05.2011

  Heard the counsel for the petitioners and the counsel for the State.

The petitioners are apprehending their arrest in connection with the 
case registered under Sections 147/149/341/323/ 504/448/376/511/427 /
354/ 379/353/332 of the Indian Penal Code.

Counsel for the petitioners, Mr. S.P. Roy submitted that the other co­
accused   namely   Gautam   Mandal,   Pankaj   Kumar   Yadav   alias   Khudi   Ram, 
Pawan Kumar and Dinesh Kumar Yadav alias Dinesh Yadav who are standing 
on   similar   footing   with   the   present   petitioner,   have   been   granted 
anticipatory bail by another Bench of this Court in A.B.A. No. 1800 of 2009 
vide order dated 14.09.2009.

 Learned counsel for the State Mr. Shekhar Sinha has opposed but not 
disputed the contentions made by the learned counsel for the petitioners. 

Considering the submissions made by both the parties, the petitioners, 
above named, are directed to surrender in the court below within a period of 
four weeks from the date of this order and in the event of their surrender, 
the trial court is directed to release them on bail, on furnishing bail bond of 
Rs. 10,000/­ (Rs. Ten thousand) each with two sureties of like amount each 
to the satisfaction of Sub Divisional Judicial Magistrate, Godda in connection 
with Godda (T) P.S. Case No. 34 of 2007 corresponding to G.R. No. 129 of 
2007 subject to the conditions as laid down under Section 438(2) of the 
Code of Criminal Procedure and further that one of the bailors will be their 
close relative having immovable property within the jurisdiction of the trial 
court. 

(Jaya Roy, J.)

Anit