IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1449 of 2011
1. Baijnath Oraon
2. Mahendra Oraon ...... Petitioners
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioners : Mr. Awadhesh Pandey, Advocate
For the State : A.P.P.
------
2/24.03.2011
: The petitioners are accused in the case registered under
Sections 302/201 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioners submitted
that the petitioners have been falsely implicated in this case; there is no
specific allegation of overt act against the petitioners constituting the
alleged offence; the allegation is that the petitioners had called the
deceased along with Jitan Oraon, as instructed by village panchayat;
co-accused Jitan Oraon has been granted bail by this Court in B.A.
No.378/2009; petitioners are local permanent residents; there is no
chance of their absconding.
Learned A.P.P. opposed the petitioners’ prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioners.
Regard being had to the facts and circumstances of the case, the
petitioners, above named, are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand) each with two
sureties of the like amount, each, to the satisfaction of learned Chief
Judicial Magistrate, Garhwa in connection with Nagar Untari P.S. Case
No. 149 of 2007, corresponding to G.R. No.803 of 2007.
(Narendra Nath Tiwari, J.)
Shamim/