High Court Jharkhand High Court

Lakhmaniya Devi & Anr vs State Of Jharkhand on 21 April, 2011

Jharkhand High Court
Lakhmaniya Devi & Anr vs State Of Jharkhand on 21 April, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No.1751 of 2011
         1. Lakhmaniya Devi.
         2. Ram Kawal Sharma @ 
                   Ram Kewal Sharma.               ......Petitioners. 
                                    ­Versus­
            The State of Jharkhand.                .......Opposite Party.
                                     ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                      ­­­­­­
            For the Petitioners :     Mr. P. K. Sahai, Advocate.  
            For the State       :     A.P.P.
                                      ­­­­­­
03/21.04.2011

: The petitioners are accused in the case registered under 
Section(s) 341, 323, 328 and 302 of the Indian Penal Code. 

Learned   counsel   for   the   petitioners   submitted   that   the 
petitioners have been falsely implicated in the case; petitioner 
no.1 is mother­in­law, aged about 75 years and petitioner no.2 is 
father­in­law, aged about 80 years; there is general and omnibus 
allegation against the petitioners; entire allegations against the 
petitioners are wholly false and concocted; the deceased with 
her husband was living separately and there was no day to day 
connection   with   these   petitioners;   they   have   remained   in 
custody for about 5­6 months without any cogent basis; they are 
local   permanent   residents;   there   is   no   chance   of   their 
absconding.  

Learned A.P.P. opposed the petitioners’ prayer for bail, but 
has not controverted the said contentions of learned counsel for 
the petitioners. 

Regard being had to the facts and circumstances of the 
case, the petitioners, above­named, are directed to be released 
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 learned Chief Judicial Magistrate, Garhwa in 
connection   with   Bhawnathpur   (Hariharpur)   P.S.   Case   no.172   of 
2010, corresponding to G.R. no.1297 of 2010.

   

 (Narendra Nath Tiwari, J.)
Sanjay/