High Court Jharkhand High Court

Sulekha Devi & Anr vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Sulekha Devi & Anr vs State Of Jharkhand on 1 July, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 A.B. A. No. 1374 of 2011

                   1. Sulekha Devi
                   2. Mukesh Kr. Poddar @ Mukesh Kr....      ...    Petitioners
                                           Versus
                   The State of Jharkhand           ...      ...    ... Opp. Party

                         CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                       ............

                For the petitioners     : Mr. S.P. Roy, Advocate
                For the State           : Mr. Shekhar Sinha, A.P.P.


4 /01.07.2011

Anticipatory bail application filed by petitioners, Sulekha Devi and
Mukesh Kr. Poddar @ Mukesh Kr is moved by Sri S.P. Roy, counsel for the
petitioners and opposed by Sri Shekhar Sinha, Additional P.P.

This is a case under Sections 341/323/307/354/34 of the Indian
Penal Code.

Petitioners were earlier granted anticipatory bail by this Court vide
order dated 04.02.2011 with a direction to surrender in the court below by 17th
February 2011. However, petitioners could not surrender by that time, because
of their illness.

Considering the aforesaid facts and circumstances, I allow this
application and I direct the petitioners, above named, to surrender in the court
below by 15th July 2011. If the petitioners surrender by that time, 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 Chief Judicial magistrate, Godda in connection with Mahagama P.S.
Case No.130 of 2010 corresponding to G.R. No.992 of 2010, subject to the
condition as laid down under Section 438 (2) of the Cr.P.C.

(Prashant Kumar, J.)
R.K.