IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8160 of 2010
Puna Roy ............... Petitioner
Versus
The State of Jharkhand ......... Opposite Party
----------
CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR
For the Petitioner : Mr. A.K.Upadhyay
For the State : A.P.P.
-----------
02 /07.01.2011
Heard the learned counsel for the petitioner and learned counsel for the
State.
Petitioner is an accused in a case registered u/s 341,448,323,436,504,34
of the I.P.C .
It is submitted by learned counsel for petitioner that as per F.I.R there is
dispute between the informant and he petitioner, who are gotias due to land dispute .
It is alleged that petitioner put fire on the straw kept in the verandah causing damage
to the roof. Except that there is no allegation and petitioner is in custody since,
26.8.2010
Learned counsel for the State opposed the prayer.
In the facts & circumstances of the case , since petitioner has remained
in custody for sometime , he is directed to be released on bail on furnishing bail bond
of Rs.10,000(Ten Thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Giridih in connection with Tisri P.S.
Case No. 73/2009 corresponding to G.R. Case No. 2623 of 2009 subject to the
condition that bailors must be local having property within the jurisdiction of the court.
( Pradeep Kumar, J.)
A. Mohanty