High Court Jharkhand High Court

Laxmi Mahto & Ors vs State Of Jharkhand on 27 April, 2011

Jharkhand High Court
Laxmi Mahto & Ors vs State Of Jharkhand on 27 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 Cr. Appl. (DB) No. 974 of 2010
       1. Laxmi Mahto
       2. Mahendra Mahto
       3. Mahavir Mahto
       4. Mathura Kolh
       5. Raju Kolh........................                                      Appellant s
                              Versus
       State of Jharkhand  ..................                                        Respondent 
                              ......
       Coram:  Hon'ble Mr. Justice R.K.Merathia
                   Hon'ble Mr. Justice R.R.Prasad
                                          ......
       For the Appellants                  : Mr. M.S.Chhabra, Advocate 
       For the Respondent                  : Mr. APP
                                          ......

5/27.04.2011

Heard the parties on the prayer for bail.

It is submitted that as per  the prosecution case, the appellants 

assaulted   the   deceased   and   the   injured   with   Lathi;   and   that   the   land 

dispute is going on between the parties for about 20 years; and that there 

was case and counter case; and that the appellant no. 1 Laxmi Mahto is 

aged about 70 years. 

It   appears   that   in   Cr.   Appl.   (DB)   No.  969/2010,   the   bail   of   co­

convicts was rejected on merit on 09/02/2011. The alleged occurrence took 

place in same transaction. There are several injuries on the deceased and 

on the injured by Lathi as well as by Tangi. In our opinion, the case of these 

appellants is similar to the case of co­convicts, who are the appellants in 

the said appeal.

In the circumstances, we are not inclined to grant bail to appellant 

nos. 2 to 5. Accordingly, their prayer for bail is rejected. 

However,   keeping   in   view   the   age   of   appellant   no.   1,   during 

pendency of the appeal, he is directed to be released on bail  on furnishing 

bail   bonds   of   Rs.   10,000/­   (ten   thousand)   with   two   sureties   of   the   like 

amount   each   to   the   satisfaction   of   the   trial   court   (Additional   Sessions 
Judge, F.T.C.­II, Giridih) in connection with Sessions Trial No. 445 of 1989, 

subject to the conditions that one of the bailers will be her close relative and 

the other should have landed property within the local jurisdiction of the 

Court.

Put up this case with Cr. Appl. (DB) No. 969/2010.

    (R.K.Merathia, J)

      (R.R.Prasad, J)
Mukund/­