1
In the High Court of Jharkhand at Ranchi
B.A. No.3099 of 2011
1.Alam Mian
2. Pitambar Yadav ...........................Petitioners
VERSUS
State of Jharkhand ......................Opposite Party
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioners : Mr.A.K.Chaturvedi
For the State : A.P.P
2/ 20.5.11
. I.A.No.918 of 2011
Heard learned counsel appearing for the petitioners and
learned counsel appearing for the State.
The petitioners are accused in Barwadih P.S Case no.47 of
2010 registered under Sections 147/48/149/353/307/302/121 of the Indian
Penal Code, under Section 3/ 4 of the Explosive Substance Act, under
Section 13 of the Unlawful Activities Prevention Act and under Section 17
of the Criminal Law Amendment Act .
Learned counsel appearing for the petitioners submits that
at the moment the petitioners have not pressing the bail on its merit,
rather the prayer for provisional bail is being made on behalf of the
petitioner no.1 for the reason that the daughter of the petitioner no.1 is to
be married on 1.6.2011 in proof of which marriage card has been annexed
with the interlocutory application.
In view of the statement made on behalf of the petitioners,
the petitioner no.1 is directed to be enlarged on bail provisionally till
6.6.2011 on furnishing bail bond of Rs.10,000/- (Rupees ten thousand)
with two sureties of the like amount each to the satisfaction Chief Judicial
Magistrate, Latehar in Barwadih P.S case no.47 of 2010 (G.R.No.384
of 2010).
The petitioner no.1 must surrender before the court below
on 7.6.2011.
Let this matter be listed on 9.6.2011 under the heading for
orders for filing surrender certificate.
( R. R. Prasad, J.)
ND/