High Court Jharkhand High Court

Kandana Paharia & Ors vs State Of Jharkhand on 11 March, 2011

Jharkhand High Court
Kandana Paharia & Ors vs State Of Jharkhand on 11 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.8219 of 2010

                  1.   Kandana Paharia
                  2.   Gondu Paharia
                  3.   Sonia Paharia
                  4.   Raya Paharia                                .... Petitioners
                                          Versus
            The State of Jharkhand                                 ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioners         : Mr. K.K.Ojha, Advocate
            For the O.P.                : APP
                                     -----

3 /11.03.2011

The petitioners are accused in the case registered for the offence under
sections 341, 323, 307/34 of the Indian Penal Code and sections 4,5, and 6 of
Prevention of Witch Practices Act.

Learned counsel for the petitioners submitted that the petitioners are not
named in the F.I.R.; nothing incriminating has been recovered from their
possession; there is no other cogent material against the petitioners; the
allegation is that two named persons and 20-25 persons had thrown the victim
on burning fire, but no burn injury has been found on the person of the victim;
petitioners are in custody since August,2010 without any cogent basis;
petitioners are local permanent residents; there is no chance of their
absconding.

Learned APP opposed the prayer for bail of the petitioners, but has not
disputed the contention made by the learned counsel for the petitioners.

Regard being had to the facts and circumstances of the case, the above
named petitioners are directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand)each with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Pakur in connection with
Hiranpur P.S. case no.44 of 2010, corresponding to G.R. Case no.518 of 2010.

( Narendra Nath Tiwari, J.)
s.b.