IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 7571 of 2011
1. Kolay Dangil
2. Mora Bandiya @ Mare Bandiya ..... Petitioners
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners :Mr. Ananda Sen
For the State :A. P.P.
-----
2/11.11.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
Petitioners have been made accused for the offence under Sections
341, 323, 364/34 of the Indian Penal Code later on added Sections 302/201
IPC, in connection with Kuchai P.S. Case No. 17 of 2010, corresponding to
G.R. No. 690 of 2010 (S. T. No. 75 of 2011).
The case relates to murder of the son of the informant who had gone
to see Mela and the petitioners are not named in the FIR.
Learned counsel for the petitioners has submitted that the petitioners
have been falsely implicated in this case only on the basis of confessional
statement of the co-accused on whose confessional statement the post
mortem remains of the deceased were also recovered. Except the
confessional statement there is no other material against these petitioners.
The contentions of the learned counsel finds support from the
impugned order.
In the facts and circumstances of the case, I am inclined to release the
petitioners on bail. Accordingly, the petitioners Kolay Dangil and Mora
Bandiya @ Mare Bandiya are directed to be released on bail, on furnishing
bail bonds of Rs.10,000/- (Rupees Ten Thousand) each with two sureties of
like amount each to the satisfaction of learned Sessions Judge, Seraikella in
connection with Kuchai P.S. Case No. 17 of 2010, corresponding to G.R. No.
690 of 2010 (S. T. No. 75 of 2011).
(H. C. Mishra, J)
Umesh/-