IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 668 of 2011
with
B.A. No. 480 of 2011
....
1. Bahadur Ravidas
2. Raju Das … … Petitioners [in B.A. No. 668/2011]
1. Dhaneshwar Mahto @ Dhaneshwar Mandal
… … Petitioner [in B.A. No. 480/2011]
Versus
The State of Jharkhand … … Opp. Party [in both cases]
CORAM: HON’BLE MR. JUSTICE R.R. PRASAD
….
For the Petitioners : Mr. K.P. Deo, Advocate
For the State : Mr. A.B. Mahto, A.P.P.
3 /11.05.2011 Heard learned counsel appearing for the petitioners and
learned A.P.P. appearing for the State.
The petitioners are accused in a case instituted under Sections
342, 323, 307/34, 302 of Indian Penal Code.
Learned counsel appearing for the petitioners submits that it is
the case of prosecution that the deceased after lifting a boy while
was going away, he was apprehended and was assaulted by number
of people and then by these two petitioners as well as Dhaneshwar
Mahto causing some injuries and for that case was registered under
Section 307 of the Indian Penal Code. In course of time, when the
deceased died after three months of the occurrence, Section 302 was
added, but ultimately the I.O., after investigating the case, submitted
charge sheet under Section 304 of the Indian Penal Code.
Regard being had to the facts and circumstances of the case,
the abovenamed petitioners are directed to be released on bail on
furnishing bail bond of Rs. 10000/ (Ten Thousand) each with two
sureties of the like amount each to the satisfaction of learned Chief
Judicial Magistrate, Giridih, in connection with Bagodar (Saria) P.S.
Case No. 146 of 2009 arising out of G.R. No. 1218 of 2009.
(R.R. Prasad, J.)
Sunil/