IN THE HIGH COURT OF JHARKHAD AT RANCHI
B. A. No. 1714 of 2011
1. Prem Soni.
2. Muna Soni
...... Petitioners
Versus
The State of Jharkhand ........Opposite party.
CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR.
For the Petitioners :Mr. Satish Kumar Keshri, Adv.
For the Informant : Mr. Prabhat Kr. Sinha
-----
2/ 11.4.2011
Heard learned counsel for the petitioners and learned A.P.P. for the State.
This is an application for grant of regular bail in a case registered
under Sections 341, 342, 307, 504/34 of the Indian Penal Code.
It is submitted by the learned counsel for the petitioners that there
is no allegation of pouring acid against these petitioners and there is a counter case.
Learned counsel for the informant has opposed the prayer and
submits that the genesis of the occurrence is a refusal to the informant, and they are
equally responsible.
In that view of the matter, the abovenamed 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 Chief Judicial
Magistrate, Hazaribagh in connection with Sadar Hazaribagh P. S. Case No. 739 of
2010, G. R. No. 3283 of 2010, subject to the conditions that one of the bailors would be
local resident having property within the jurisdiction of the Court concerned.
(Pradeep Kumar, J)
jk