IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 7602 of 2011
1. Laxami Narayan Gupta @ Laxami Narayan Prasad
2. Vikash Kumar Gupta @ Vikash Chandra Gupta ..... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. Ashok Kumar Sinha, Advocate
For the State : A.P.P.
------
2/ 17.11.2011
Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.
The petitioners have been made accused for the offence under
Sections 341, 323, 307, 379, 354/34 of the Indian Penal Code, in connection
with Chhatarpur P.S. Case No. 115 of 2011 corresponding to G.R. No. 1459 of
2011.
There is allegation against these petitioners to have assaulted the
husband of the informant as also the informant. From the impugned order, it
appears that injuries were found simple in nature.
In the facts of this case, I am inclined to enlarge the petitioners,
Laxami Narayan Gupta @ Laxami Narayan Prasad and Vikash Kumar Gupta @
Vikash Chandra Gupta, on bail. Accordingly, the petitioners, named above, are
directed to be released on bail, on furnishing bail bonds of Rs. 10,000/- (ten
thousand) each, with two sureties of the like amount each, to the satisfaction of
learned Chief Judicial Magistrate, Palamau at Daltonganj, in connection with
Chhatarpur P.S. Case no. 115 of 2011 corresponding to G.R. No. 1459 of 2011.
( H. C. Mishra, J.)
R.Kr.