IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 3606 of 2011
Md. Wahid Versus The State of Jharkhand
with
B. A. No. 4397 of 2011
Kailu Quraishi Versus The State of Jharkhand
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : M/s Rajan Raj & Santosh Kumar, Advs.
For the State : A.P.P.
------
3/ 23.08.2011
Both the bails applications arise out of the same case and as such,
they are taken up together and disposed of by this common order.
Heard learned counsel for the petitioners and the learned A.P.P.
for the Prosecution.
The petitioners have been made accused for the offence under
Sections 302, 201 and 34 of the Indian Penal Code, in connection with
Dhanbad P.S. Case No. 723 of 2010 corresponding to G.R. No. 2741 of 2010.
There is allegation against the petitioners along with eight named
accused persons to have taken the deceased along with them and thereafter,
dead body of the deceased was found.
Learned counsel for the petitioners has submitted that they have
been falsely implicated in this case and there is no eyewitness to the
occurrence.
From the impugned order also, it appears that except the
allegation against these petitioners to have taken the deceased along with them,
there is no material against them.
In the facts of this case, I am inclined to enlarge the petitioners,
Md. Wahid (in B.A. No. 3606 of 2011) and Kailu Quraishi (in B.A. No. 4397
of 2011) on bail. Accordingly, the petitioners, named above, are directed to be
released on bail, on furnishing bail bonds of Rs. 10,000/- (ten thousand) each,
with two sureties of the like amount each, to the satisfaction of Shri S.N.Singh,
Judicial Magistrate, Dhanbad (in B.A. No. 3606 of 2011) and Shri Y.K.Singh,
Judicial Magistrate, Dhanbad (in B.A. No. 4397 of 2011) or their successor
Court, in connection with Dhanbad P.S. Case No. 723 of 2010 corresponding to
G.R. No. 2741 of 2010.
( H. C. Mishra, J.)
R.Kr.