High Court Jharkhand High Court

Binod Kumar Pandey vs State Of Jharkhand on 30 March, 2011

Jharkhand High Court
Binod Kumar Pandey vs State Of Jharkhand on 30 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.1443 of 2011

            Binod Kumar Pandey                                 .... Petitioner
                                         Versus
            The State of Jharkhand                             ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Mr. J.S.Tripathy, Advocate
            For the O.P.             : APP
                                  -----

 3/30.03.2011

The petitioner is an accused in the case registered for the offence under
section 376 of the Indian Penal Code.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case due to ulterior malafide motive; the prosecutrix had
been working as maid-servant and was instrumental in kidnapping the
petitioner’s daughter; for that, the petitioner had lodged an F.I.R. against the
prosecutrix and the same was registered as Rail P.S. Case no.23 of 2010 under
sections 342, 384, 379 and 365/34 I.P.C.; the instant case was a counter blast
and intended to pressurize the petitioner to part with some property in favour of
prosecutrix; the petitioner has no criminal antecedent; he is a local permanent
resident; there is no chance of his absconding.

Learned counsel, appearing on behalf of the informant, has accepted the
said position and has not opposed the petitioner’s prayer.

Learned APP opposed the prayer for bail of the petitioner, but has not
disputed the said contentions of learned counsel for the petitioner and learned
counsel for the informant.

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, Daltonganj at Palamau in
connection with Daltonganj Rail P.S. case no.24 of 2010, corresponding to G.R.
Case no.2527 of 2010.

( Narendra Nath Tiwari, J.)
s.b.