High Court Jharkhand High Court

Prakash Rai @ Napali Rai & Anr vs State Of Jharkhand on 21 April, 2011

Jharkhand High Court
Prakash Rai @ Napali Rai & Anr vs State Of Jharkhand on 21 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.2201 of 2011

               1. Prakash Rai @ Napali Rai
               2. Yugal Kishore Rai @ Fulki Rai               .... Petitioners
                                    Versus
            The State of Jharkhand                            ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioners      : Mr. A.K.Choudhary, Advocate
            For the O.P.             : APP
                                  -----

2 /21.04.2011

The petitioners are accused in the case registered for the offence under
sections 302 and 201/34 of the Indian Penal Code.

Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case; they are not named in the F.I.R.; petitioners’
name transpired only on the basis of suspicion; nothing incriminating has been
recovered from their possession; both the petitioners are full brothers;
petitioners are local permanent residents; there is no chance of their
absconding.

Learned APP opposed the prayer for bail of the petitioners, but 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.288 of 2010, corresponding to G.R. no.1208 of 2010.

( Narendra Nath Tiwari, J.)
s.b.