IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 8249 of 2010
1. Kedar Pandit
2. Bijay Pandit ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. K.P.Deo
For the State - Mr. A.P.P
-----
3/1.3.2011
The petitioners are in custody in connection with the case registered under
Sections 498(A)/364/34 IPC.
Learned counsel for the petitioners submitted that the petitioners have been
falsely implicated in this case; the petitioner No.1 is the elder brother-in-law and the
petitioner No.2 is the husband of the informant’s daughter; the entire allegation is wholly
false and concocted; the informant’s daughter, who was married to Bijay Pandit
(petitioner No.2), had herself deserted her husband, as she was not liking the said
marriage; several witnesses have supported the same in the Case Diary; the petitioners
are in custody since September 2010; the petitioners are the local permanent residents
and there is no chance of their absconding.
Learned A.P.P opposed the petitioners’ prayer for bail. However, after going
through the Case Diary, he has not disputed the said factual contentions submitted by
learned counsel for the petitioners.
Considering the facts and circumstances of the case, both the above named
petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/-
(Ten thousand only) each with two sureties of the like amount each to the satisfaction of
the C.J.M, Deoghar in connection with Deoghar (Kunda) P. S. Case No. 15/10,
corresponding to G. R. No. 47/10.
S.K (NARENDRA NATH TIWARI, J)