High Court Jharkhand High Court

Fulmati Devi & Ors vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Fulmati Devi & Ors vs State Of Jharkhand on 23 September, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                           B.A No. 6752 of 2011
                                                   -------
                   1.Fulmati Devi
                   2. Jaswa Devi
                   3. Mahesh Ravidas
                   4. Suresh Ravidas                            ......       Petitioners

                                                  -Versus-
                   The State of Jharkhand                       ...... Opposite Party
                                              ------
                   CORAM :        HON'BLE MR. JUSTICE H.C.MISHRA
                                               ------
                   For the Petitioners :   Mr.Shailesh Kumar Sinha, Advocate.
                   For the State       :   Mr.T.N.Verma, A.P.P.

                                                       ------

2/ 23.09.2011

Heard learned counsel for the petitioners and the learned counsel for the State.

The petitioners have been made accused in Bishnugarh P.S case no.70 of 2011
corresponding to G.R No. 1724 of 2011 for the offence under Sections 341 and 323 of
the I.P.C as well as under Sections 3 & 4 of the Prevention of Witch Craft Act.

There is allegation against the petitioners to have assaulted the informant on the
pretext that she was practicing witch craft.

In the facts of this case, I am inclined to release the petitioners on bail.
Accordingly, the petitioners Fulmati Devi, Jaswa Devi, Mahesh Ravidas and Suresh
Ravidas are directed to be released on bail, on furnishing bail bonds of Rs. 10,000/-
(Rupees Ten Thousand) each with two sureties of the like amount each to the
satisfaction of learned C.J.M, Hazaribagh in Bishnugarh P.S case no.70 of 2011
corresponding to G.R No. 1724 of 2011.

(H.C.Mishra, J.)
B.S/