High Court Jharkhand High Court

Latif Ansari & Ors vs State Of Jharkhand on 4 May, 2011

Jharkhand High Court
Latif Ansari & Ors vs State Of Jharkhand on 4 May, 2011
                                               6


              In the High Court of Jharkhand at Ranchi

                      B.A. No.8118 of 2010

              1, Latif Ansari
               2. Noor Hassan Ansari
              3. Jahangir Ansari ......... .......... Petitioners

                      VERSUS

               State of Jharkhand .................Opposite Party

              CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

              For the Petitioners :Mr. A.K.Sahani
              For the State      :A.P.P

6/ 4.5.11

. Heard learned counsel appearing for the petitioners and learned

counsel appearing for the State.

The petitioners are accused in Pindrajora P.S. Case no.100 of

2010 registered under Sections 376/511 of the Indian Penal Code.

Learned counsel appearing for the petitioners submits that even

if the entire allegations levelled in the first information report against these petitoners

are taken to be true, no offence is made out under Sections 376/511 of the Indian

Penal Code, rather at best an offence under Section 354 is made out.

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, Bokaro in Pindrajora

P.S. Case no.100 of 2010 (G.R. No.1148 of 2010).

(R.R.Prasad, J.)

ND/