High Court Jharkhand High Court

Manju Devi & Ors vs State Of Jharkhand on 19 October, 2011

Jharkhand High Court
Manju Devi & Ors vs State Of Jharkhand on 19 October, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  A.B.A. No. 3094 of 2011
                                        ------
             1. Manju Devi
             2. Nand Lal Mirdha
             3. Kokil Mirdha @ Kakila Mirdha
             4. Pawan Mirdha
             5. Sokhi @ Sukhi Mandal
             6. Suresh Mirdha                                   ...    ......      Petitioners
                                        Versus

             The State of Jharkhand                ....   ...   ....   ...        Opp. Party
                                         ------

             CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                      ------
             For the Petitioners      :      Mr. Nityanand Pd. Choudhary, Advocate
             For the Opp. Party       :      A.P.P.
                                             -----

02    /19.10.2011

Heard learned counsel for the parties.

Petitioners are accused in connection with Fatehpur P.S. Case No.14 of 2011

corresponding to G.R. Case No.416 of 2011 registered under Sections 147, 148, 149,

341, 323, 333, 353 & 379 of the Indian Penal Code, pending in the Court of learned

Chief Judicial Magistrate, Jamtara.

It is submitted that one of the co-accused Asha Mirdha against whom there is

allegation that she had tried to snatched away rifle from the member of the police

party, has been granted regular bail by the Court below.

Since one of the co-accused has been granted regular bail, above named

petitioners are directed to appear before the Court below for seeking regular bail

which may be considered keeping in view the order by which accused Asha Mirdha

has been granted bail.

With the observations, as aforesaid, this anticipatory bail application stands

disposed of.

(D.N. Upadhyay, J)
NKC