IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.8740 of 2010
1. Prasad Bhuiyan
2. Ram Lagan Bhuiyan
3. Ganesh Bhuiyan ...... Petitioners
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioners : Mr. A.K. Kashyap, Sr. Advocate
For the State : A.P.P.
------
4/22.03.2011
: The petitioners are accused in the case registered under
Sections 302/34 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioners submitted
that the petitioners have been falsely implicated in this case due to land
dispute and enmity; there is no iota of material against the petitioners to
show their complicity; they are in custody since September, 2010 without
any cogent basis; they are local permanent residents; there is no chance
of their absconding.
Learned A.P.P. opposed the petitioners’ prayer for bail and
submitted that there are strong suspicion against the petitioners because
of the land dispute; they had also given threats earlier; however, after
going through the case diary, has not disputed the other contentions of
learned counsel for the petitioners.
Regard being had to the facts and circumstances of the case, the
petitioners, above named, are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand) each with two
sureties of the like amount, each, to the satisfaction of learned Chief
Judicial Magistrate, Palamau at Daltonganj in connection with
Chhattarpur P.S. Case No. 182 of 2008, corresponding to G.R. No.1836
of 2008.
(Narendra Nath Tiwari, J.)
Shamim/