IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2191 of 2011
----
Hardeo Mandal @ Hardeb Manda.......... Petitioner
-- Versus --
The State of Jharkhand .......... Opposite Party
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Petitioner : Mr. Nilesh Kumar, Advocate
For the State : Mr. A.K. Prasad, A.P.P.
----
03/ 20.09.2011
Heard the counsel for the petitioner and the counsel
for the State.
The petitioner is apprehending his arrest in this
case which has been registered for the offence committed under
Section 364 of the I.P.C., pending in the court of Chief Judicial
Magistrate, Dumka.
The counsel for the petitioner submits that
other two co-accused namely Bal Govind Mandal and Lal
Bahadur Mandal have already been granted bail by another
Bench of this Court in A.B.A. No. 2840 of 2010 vide order dated
20.09.2010. It is also contended that the petitioner is standing in
the similar footing with the aforesaid co-accused.
The counsel for the State has opposed but not
disputed the aforesaid contentions made by the counsel for the
petitioner.
Considering the facts and circumstances of the
case, the petitioner namely Hardeo Mandal @ Hardeb Manda is
directed to surrender before the trial court within a period of one
month from the date of this order i.e 20.9.2011, and if he so
surrenders, the trial court is directed to release the petitioner
above named on bail, on furnishing bail bond of Rs.10,000/- (Ten
Thousand), with two sureties of the like amount each, to the
satisfaction of the trial court /Chief Judicial Magistrate, Dumka, in
connection with Suriayahat (Hansdiha) P.S. Case No.77 of 2010,
corresponding to G.R. Case No.540 of 2010, subject to the
conditions that one of the bailors will be his close relative and
another will be of local resident having immovable property within
the jurisdiction of the trial court concerned and subject to the
conditions laid down under Section 438(2) Cr.P.C.
(JAYA ROY, J.)
SI/-