IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.1066 of 2011
1. Manoj Mahto
2. Rina Devi .... Petitioners
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioners : Mr. S. Thakur, Advocate
For the O.P. : APP
-----
2/15.03.2011
The petitioners are accused in the case registered for the offence under
sections 341, 323, 334, 325, 307, 504/34 and subsequently added section 302
of the Indian Penal Code.
Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case; all the family members of the petitioners
have been involved in the case with deliberate malafide motive on a dispute of
hiding she goat; co-accused-Kumiya Devi with similar allegation as against
petitioner no.2 has been granted bail by this Court in B.A. no.7980 of 2010; so
far as petitioner no.1 is concerned, though there is allegation of giving assault
with Tangi and Lathi blow along with Prakash Mahto, only simple injuries were
found on medical examination; petitioner no.1 is in custody since July,2010 and
the petitioner no.2 is in custody since September,2010 respectively; petitioners
are local permanent residents; there is no chance of their absconding.
Learned APP opposed the prayer for bail of the petitioners, but, after
going through the case diary, has not disputed the contention made by the
learned counsel for the petitioners.
Regard being had to the facts and circumstances of the case, the above
named petitioners are directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand)each with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Deoghar in connection with
Mohanpur P.S. case no.147 of 2010, corresponding to G.R. Case no.606 of
2010.
( Narendra Nath Tiwari, J.)
s.b.