High Court Jharkhand High Court

Radheyshyam Layak & Ors vs State Of Jharkhand on 11 August, 2011

Jharkhand High Court
Radheyshyam Layak & Ors vs State Of Jharkhand on 11 August, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                B.A. No.4801 of 2011
                                      ------
            1. Radheshyam Layak
            2. Rambriksha Layak
            3. Katki Manjhi
            4. Ganesh Layak                                    ...    ......      Petitioners
                                      Versus

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

             CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                      ------
             For the Petitioners      :      Mr. Mithilesh Singh, Advocate
             For the Opp. Party       :      A.P.P.
                                             -----

03 /11.08.2011

Heard learned counsel for the parties.

Petitioners are accused in a case registered under Sections 302, 201 & 376(2)

(g)/34 of the Indian Penal Code.

It reveals from the F.I.R. that Rupa Kumari, daughter of the informant, left

home to witness Sarswati Puja but she did not return. On the following morning

dead body of Rupa was found hanged with a tree. During investigation one mobile

set belonging to accused Meghan Layak was recovered from the cloth of the dead

body of Rupa. After arrest of Meghan Layak he confessed his guilt along with other

accused persons including the petitioners.

It is submitted that besides extra judicial confession no cogent evidence has

been collected by the I.O. to connect the petitioners with this offence. It has come in

the case diary that Rupa was having affair with Meghan Layak who is not petitioner at

present.

Learned counsel for the State has opposed the prayer for bail and submitted

that Rupa was subjected to gang rape and thereafter done to death.

Admittedly, the I.O. has not collected cogent evidence against the petitioners

except the extra judicial confession.

In the aforesaid facts and circumstances of the case, 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, Dumka in connection with Jarmundi P.S. Case No.25

of 2011 corresponding to G.R. Case No.179 of 2011.

(D.N. Upadhyay, J)
NKC