IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4993 of 2011
Dahu Yadav ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. S.S. Choudhary
For the State : A. P.P.
For the Informant : Ms. Nutan Sharma
-----
/24.8.2011 Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution as also learned counsel for the informant.
Petitioner has been made accused for the offence under Sections
147/148/149/324
/341/342/307 of the Indian Penal Code and 27 of the Arms Act, in
connection with Sahibganj (M) P.S. Case no.83 of 2011, corresponding to G.R.
No. 204 of 2011.
It appears that one Sahibganj Muffasil P.S. Case No.72 of 2011 was
instituted against one Baliram Yadav who was apprehended by some person
along with fire arm and he was produced before the police in the injured condition.
Subsequently, the case has been instituted by the wife of said Baliram Yadav
implicating this petitioner also, stating that this petitioner and the other co-accused
had assaulted and injured said Baliram Yadav.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Dahu Yadav is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Sahibganj, in connection with Sahibganj (M) P.S. Case no.83 of 2011,
corresponding to G.R. No. 204 of 2011.
(H. C. Mishra, J)
R.Kumar