High Court Jharkhand High Court

Gaffur Mian vs State Of Jharkhand on 15 March, 2011

Jharkhand High Court
Gaffur Mian vs State Of Jharkhand on 15 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.8645 of 2010

            Gaffur Mian                                     ...... Petitioner
                                       -Versus-
            The State of Jharkhand.                ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Rajesh Kumar, Advocate
            For the State      : A.P.P.
                                 ------

3/15.03.2011

: The petitioner is an accused in the case registered under
Sections 302/34 of the Indian Penal Code.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case as he happens
to be the father-in-law of the deceased; the only allegation is that he
used to instigate his son for second marriage; there is no allegation of
any overt act against the petitioner; he is an old man; the petitioner is in
custody since July, 2010; he is a local permanent resident; there is no
chance of his absconding.

Learned A.P.P. opposed the petitioner’s prayer for bail, but after
going through the case diary, has not disputed the said contentions of
learned counsel for the petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Chief Judicial
Magistrate, Dumka in connection with Jama P.S. Case No.85 of 2010,
corresponding to G.R. No.802 of 2010.

(Narendra Nath Tiwari, J.)
Shamim/