High Court Jharkhand High Court

Nasir Tailor & Anr vs State Of Jharkhand on 8 July, 2011

Jharkhand High Court
Nasir Tailor & Anr vs State Of Jharkhand on 8 July, 2011
          IN   THE      HIGH COURT OF JHARKHAND AT RANCHI
                             B. A. No. 2974 of 2011
          1. Nasir Tailor
          2. Chanwa @ Chand                                 .... ...       Petitioners
                                        Versus
          The State of Jharkhand                              ..... ...    Opposite Party
                                     --------
                 CORAM        :      HON'BLE MR. JUSTICE H. C. MISHRA
                                     ------
          For the Petitioners        :        Mr. S.T. Sajid, Advocate
          For the State              :        Mrs. Lily Sahay, A.P.P.
                                      ------

2/ 08.07.2011

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 302, 201, 34 of the Indian Penal Code and Section 27 of the Arms Act,
in connection with Haidernagar P.S. Case No. 68 of 2010 corresponding to
G.R. No. 2002 of 2010.

According to the F.I.R., the deceased had gone out of his house
stating that he had a dinner party at the house of petitioner no. 1. On the next
morning, dead body of the deceased was found.

Learned counsel for the petitioners has submitted that they have
been falsely implicated in this case and there is no eyewitness to the occurrence
and only evidence that has come against them is that the deceased had quarreled
with the petitioners in the night and thereafter, the dead body was found. The
impugned order supports the contention of the learned counsel.

In the facts of this case, I am inclined to enlarge the petitioners,
Nasir Tailor and Chanwa @ Chand 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 Chief Judicial Magistrate, Palamau, in connection with
Haidernagar P.S. Case no. 68 of 2010 corresponding to G.R. No. 2002 of 2010.

( H. C. Mishra, J.)
R.Kr.