IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1493 of 2011
Bhuneshwar Bankira .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. V.K.Tiwari, Advocate
For the O.P. : APP
-----
2 /30.03.2011
The petitioner is an accused in the case registered for the offence under
sections 302/34 of the Indian Penal Code .
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case only on mere suspicion; nothing incriminating has
been recovered from his possession; the only allegation is that there was enmity
and thus strong motive of this petitioner to commit murder of the deceased;
there is no other cogent material against the petitioner; he is in custody since
October,2010; petitioner is a local permanent resident; there is no chance of his
absconding.
Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the contention made by the learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Chaibasa in connection with
Manjhgaon P.S. case no.33 of 2010, corresponding to G.R. no.566 of 2010.
( Narendra Nath Tiwari, J.)
s.b.