High Court Jharkhand High Court

Ganesh Oraon vs State Of Jharkhand on 25 May, 2011

Jharkhand High Court
Ganesh Oraon vs State Of Jharkhand on 25 May, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No. 2348 of 2011

         Ganesh Oraon                      ............... Petitioner
                                 Versus
         The State of Jharkhand           .........    Opposite Party
                                 ----------
               CORAM:       HON'BLE MR. JUSTICE H . C . MISHRA

        For the Petitioners                   : Mr. P.K.Pathak
        For the State                         : A.P.P.

                                      -----------


02 /25.05.2011

Heard the learned counsel for the petitioner and learned A.P.P.
for the Prosecution.

Petitioner has been made accused for the offence under
sections 498-A / 306 of the Indian Penal Code in connection with S.T. Case
No. 99 of 2010 arising out of Latehar(Mahilathana) P.S. Case No. 5 of 2010
corresponding to G.R. No. 188 of 2010.

The case was instituted on the basis of the the information
given by the informant, Sukhdeo Oraon, whose sister, Ranti Devi was
married to the petitioner, Ganesh Oraon. From the F.I.R it is apparent that
there was cordial relationship between wife and husband and on 4.4.2010
there was some quarrel between husband and wife for missing of Rs.150/-
and due to which petitioner’s wife, Ranti Devi committed suicide.

Learned counsel for the petitioner has prayed for bail and
submits that petitioner is in custody since, 7.4.2010.

Learned A.P.P. on the other hand opposed the prayer for bail.
In the facts and circumstances of the case, I am inclined to
release the petitioner on bail. Accordingly, the petitioner, Ganesh Oraon is
directed to be released on bail on furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like amount each to the satisfaction of
learned 1st Additional Sessions Judge, Latehar in connection with S.T. Case
No. 99 of 2010 arising out of Latehar(Mahilathana) P.S. Case No. 5 of 2010
corresponding to G.R. No. 188 of 2010.

( H.C. Mishra, J.)
A. Mohanty