High Court Jharkhand High Court

Pendo Besra & Ors vs State Of Jharkhand on 13 October, 2011

Jharkhand High Court
Pendo Besra & Ors vs State Of Jharkhand on 13 October, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  A.B.A. No. 2881 of 2011
                                        ------
              1. Pendo Besra
              2. Munna Besra @ Lutu Besra
              3. Dewan Besra                                   ...    ......          Petitioners
                                       Versus

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

              CORAM:          HON'BLE MR. JUSTICE D.N. UPADHYAY
                                         ------
               For the Petitioners       :       Mr. Pramod Kumar Jha, Advocate
               For the State             :       A.P.P.
                                         -----
02    /13.10.2011

Heard learned counsel for the parties.

Petitioners are accused in connection with Madhupur P.S. Case No.189 of 2010

corresponding to G.R. Case No.481 of 2010 registered under Sections 147, 148, 149,

341, 323 & 307 of the Indian Penal Code which is pending in the Court of learned

Sub-Divisional Judicial Magistrate, Madhupur at Deoghar.

It reveals that all the accused persons, after forming unlawful assembly, caused

assault to informant and his companion.

It is submitted that Gera Besra against whom there is allegation of assault has

been granted bail by the Court below. So far these petitioners are concerned, save

and except their name appearing in the written report, no specific overt act against

any of them has been alleged. No case u/s 307 I.P.C. is made out.

Learned counsel for the State has opposed the prayer for bail.

Since the assailant Gera Besra has been granted regular bail, above named

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

which may be considered in view of the earlier order by which Gera Besra has been

granted regular bail and the prayer for regular bail, if made by the petitioners before

the Court below, shall be considered on the date of surrender itself.

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

disposed of.

(D.N. Upadhyay, J)

NKC