High Court Jharkhand High Court

Durganand Sai & Anr vs State Of Jharkhand on 24 March, 2011

Jharkhand High Court
Durganand Sai & Anr vs State Of Jharkhand on 24 March, 2011
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                     B. A. No. 9139 of 2010
          1. Badami Devi
          2. Sunil Mali @ Sunil Kumar Priadarshi
          3. Surender Mali                                  ..... Petitioners
                                           Versus
          The State of Jharkhand                            ..... Opposite Party
                                           -----
                    CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                           -----
          For the Petitioners      - Mr. R.K.Singh
          For the State            - Mr. A.P.P
                                           -----

4/24.3.2011

The petitioners are in custody in connection with the case registered under

Sections 364/34 IPC.

Learned counsel for the petitioners submitted that the petitioners have been

falsely implicated in this case due to enmity; there are general and vague allegations;

there is no specific allegation of any overt act against them; the petitioner No.1 is a

lady and the petitioner Nos. 2 & 3 are her sons; the entire family has been deliberately

implicated with ulterior malafide motive; the petitioners are in custody since August

2010 without any cogent basis; the petitioners are the local permanent residents and

there is no chance of their absconding.

Learned A.P.P opposed the petitioners’ prayer for bail, but has not disputed the

said factual contentions submitted by learned counsel for the petitioners.

Considering the facts and circumstances of the case, the above named three

petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/-

(Ten thousand only) each with two sureties of the like amount each to the satisfaction

of the C.J.M, Dhanbad in connection with Putki (Bhagabandh) P. S. Case No. 73/10,

corresponding to G. R. No. 2719/10.

    S.K                                                         (NARENDRA NATH TIWARI, J)