High Court Jharkhand High Court

Dhaneshwar Mahto @ Dhaneshwar … vs State Of Jharkhand on 11 May, 2011

Jharkhand High Court
Dhaneshwar Mahto @ Dhaneshwar … vs State Of Jharkhand on 11 May, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                                  B. A. No. 668 of 2011
                                        with
                                  B.A. No. 480 of 2011
                                              ....

1. Bahadur Ravidas

2. Raju Das  … … Petitioners [in B.A. No. 668/2011]

1. Dhaneshwar Mahto @ Dhaneshwar Mandal
… … Petitioner [in B.A. No. 480/2011]
Versus
The State of Jharkhand … … Opp. Party [in both cases]
­­­­­
CORAM:    HON’BLE MR. JUSTICE R.R. PRASAD
….

            For the Petitioners                              : Mr. K.P. Deo, Advocate
            For the State                                    : Mr. A.B. Mahto, A.P.P.
                          ­­­­­
3 /11.05.2011     Heard   learned   counsel   appearing   for   the   petitioners   and 

learned A.P.P. appearing for the State. 

The petitioners are accused in a case instituted under Sections 
342, 323, 307/34, 302 of Indian Penal Code.

Learned counsel appearing for the petitioners submits that it is 
the case of prosecution that the deceased after lifting a boy while 
was going away, he was apprehended and was assaulted by number 
of people and then by these two petitioners as well as Dhaneshwar 
Mahto causing some injuries and for that case was registered under 
Section 307 of the Indian Penal Code. In course of time, when the 
deceased died after three months of the occurrence, Section 302 was 
added, but ultimately the I.O., after investigating the case, submitted 
charge sheet under Section 304 of the Indian Penal Code.

Regard being had to the facts and circumstances of the case, 
the above­named petitioners are directed to be released on bail on 
furnishing bail bond of Rs. 10000/­ (Ten Thousand) each with two 
sureties of the like amount each to the satisfaction of learned Chief 
Judicial Magistrate, Giridih, in connection with Bagodar (Saria) P.S. 
Case No. 146 of 2009 arising out of G.R. No. 1218 of 2009.

  

                                                                              (R.R. Prasad, J.)
Sunil/