IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 8107 of 2010
1. Basuki Nath Singh Modak
2. Dani Nath Singh Modak ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. A.K.Sahani
For the State - Mr. A.P.P
-----
3/10.3.2011
The petitioners are in custody in connection with the case registered under
Sections 302/34/120(B) IPC.
Learned counsel for the petitioners submitted that the petitioners have been falsely
implicated in this case only on suspicion; there is no eye-witness to the occurrence; there
is no other cogent material against the petitioner, except that the information was given by
some of the witnesses that there was land dispute and litigation between the parties; the
petitioners are in custody since June 2010 without any cogent basis; the petitioners are
the local permanent residents and there is no chance of their absconding.
Learned A.P.P opposed the petitioners’ prayer for bail and submitted that there
was allegation of land dispute between the parties and due to which the hands of the
petitioners seem in commission of the alleged crime. However, he has not disputed the
other factual contentions submitted by learned counsel for the petitioners.
Considering the facts and circumstances of the case, both the above named
petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/- (Ten
thousand only) each with two sureties of the like amount each to the satisfaction of the
C.J.M, Seraikella in connection with Seraikella P. S. Case No. 52/10, corresponding to
G. R. No. 510/10.
S.K (NARENDRA NATH TIWARI, J)