IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 4023 of 2011
1. Niraj Kumar
2. Sanoj Kumar @ Sanoj Paswan ..... ..... Petitioners
Versus
The State of Jharkhand ..... ..... Opposite Party
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioners : Mr. Sanjay Kumar, Advocate
For the Opp. Party : Mr. P.K. Appu, A.P.P.
02/02.06.2011
Heard the counsel for the petitioners and the counsel for the
State.
The petitioners are accused in this case registered under
Sections 324/341/323/504/509, 307/34 of the Indian Penal Code.
Learned counsel for the petitioners submits that the informant
party was aggressor and he has lodged case against the petitioners earlier
to the present case.
It is further submitted that petitioner no. 2 has also received
some injury for which, he was admitted in RIMS for a week and, thereafter,
he has surrendered before the court in connection with the present case.
Learned counsel for the petitioners, has further submitted that
both the petitioners are in custody from 04.05.2011.
Considering the fact and circumstance of the case and
considering the fact that the petitioners are in custody for nearly a month,
the petitioners, named above, 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, Bokaro in connection with Marafari P.S. Case No. 23 of
2011, corresponding to G.R. No. 477 of 2011, subject to the condition that
one of the bailors will be their close relative having immovable property
within the jurisdiction of the trial court concerned.
(JAYA ROY, J.)
Ajay/