IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3165 of 2011
1. Jitni Devi
2. Guji Devi
3. Rabri Devi
4. Kanti Devi ... ... ... Petitioners
Versus
The State of Jharkhand ... ... ... Opposite Party
CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners : Mr. K.P. Deo, Advocate
For the State : Mr. Mukesh Kumar, A.P.P.
02/20.05.2011
Heard learned counsel for the petitioners and learned counsel for
the State.
Petitioners have been made accused for the offence under Sections
147/148/149/341/342/353/337/332/307/224/225 of the Indian Penal
Code in connection with Godda (M) P.S. Case No. 443 of 2010
corresponding to G.R. No. 1402 of 2010.
There is allegation that the police party had gone to execute the
warrant of arrest and apprehended some accused persons. In the
meantime, 3035 persons including male and female tried to free the
persons arrested by the police.
Learned counsel for the petitioners submitted that the petitioners
are ladies and other coaccused have been granted bail. From the
impugned order it appears that the coaccused have been granted bail
and further it appears from the F.I.R. that there is omnibus allegation
against the petitioners.
Learned A.P.P. has opposed the prayer for bail.
In the facts and circumstances of the case, the petitioners, above
named, are directed to be released on bail, on furnishing bail bond of Rs.
10,000/ (Rupees Ten thousand) each with two sureties of like amount
each to the satisfaction of learned Chief Judicial Magistrate, Godda in
connection with Godda (M) P.S. Case No. 443 of 2010 corresponding to
G.R. No. 1402 of 2010.
(H.C. Mishra, J.)
Anit