IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2943 of 2011
------
1. Budhan Ram
2. Hulash Ram
3. Lilawati Devi
4. Sukanti Devi ... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioners : Mr. A.K,. Chaturvedi, Advocate
For the Opp. Party : A.P.P.
-----
02 /22.09.2011
Heard learned counsel for the parties.
Petitioners are accused in a case registered under Sections 323, 341, 504, 379 &
314/34 of the Indian Penal Code.
There is allegation in the complaint that the complainant had given Rs.12,000/-
to petitioner No.1 for the treatment of petitioner No.3 on the promise that the
amount will be returned. When the accused persons refused to return the amount
and caused assault to the complainant, instant case has been registered.
It is submitted that a false case has been instituted against the petitioners. No
such incident ever took place and the complainant has given exaggerated version of
the incident.
Learned counsel for the State opposed the prayer for bail.
Considering aforesaid aspects of the matter, above named petitioners are
directed to surrender in the Court below within three weeks and on such surrender
or in the event of their arrest they shall be released on bail by the Court below on
furnishing bail bond of Rs. 10,000/- (Ten thousand) each with two sureties of the like
amount each to the satisfaction of learned Sub-Divisional Judicial Magistrate, Chatra
in connection with Complaint Case No.363 of 2009 subject to the conditions as laid
down under Section 438 (2) of the Cr.P.C.
(D.N. Upadhyay, J)
NKC