In the High Court of Jharkhand at Ranchi
B.A. No.9834 of 2010
with
B.A.No.75 of 2011
Sukwa Munda
@ Lakhi Kant Singh Munda....... ... Petitioner (B.A.No.9834 of 2010)
Krishna Yadav @ Krishna Ahir.......Petitioner (B.A.No.75 of 2011)
VERSUS
State of Jharkhand ..............................Opposite Party
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr. V.K.Tiwary
For the State :A.P.P
3/ 9.5.11
. Heard learned counsel appearing for the petitioners and learned
counsel appearing for the State.
The petitioners are accused in Tatiisilway P.S. Case no.57 of
2008 registered under Sections 395/397 of the Indian Penal Code.
Learned counsel appearing for the petitioners submits that both the
petitioners have been implicated in this case on the basis of confession made by the
co-accused Baldeo Munda and save and except the confession made by the co-
accused, nothing is there showing involvement of the petitioners in the alleged
offence of house dacoity.
Regard being had to the facts and circumstances of the case,
the above named petitioners are directed to be enlarged on bail on furnishing bail
bond of Rs.10,000/- (Rupees ten thousand) each with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Ranchij in Tatisilway
P.S. case no.57 of 2008 (G.R. No.3600 of 2008).
(R.R.Prasad, J.)
ND/