IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 5894 of 2011
1. Rajendra Ram @ Guddu
2. Amaresh @ Amresh Ram .... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : M/s O.P.Tiwari & A.K.Dubey, Advocates
For the State : Mr. V.S.Sahay, A.P.P.
------
2/ 12.08.2011
Heard learned counsel for the petitioners and the learned A.P.P. for
the Prosecution.
The petitioners have been made accused for the offence under
Sections 302/34 of the Indian Penal Code, in connection with Meral P.S. Case
No. 15 of 2011 corresponding to G.R. No. 246 of 2011.
The case relates to murder of cousin of the informant, which was
instituted against unknown and from F.I.R., it is apparent that there is no
eyewitness to the occurrence.
Learned counsel for the petitioners has submitted that they have
falsely been implicated in this case. It has further been submitted that the
petitioners have been named only on the basis of suspicion due to some illicit
relationship.
From the impugned order also, it is apparent that the petitioners
have been made accused on the basis of suspicion.
In the facts and circumstances of this case, I am inclined to enlarge
the petitioners, Rajendra Ram @ Guddu and Amaresh @ Amresh Ram, on bail.
Accordingly, the petitioners, named above, are directed to be released on bail, on
furnishing bail bonds of Rs. 10,000/- (ten thousand) each, with two sureties of the
like amount each, to the satisfaction of Chief Judicial Magistrate, Garhwa, in
connection with Meral P.S. Case No. 15 of 2011 corresponding to G.R. No. 246
of 2011.
( H. C. Mishra, J.)
R.Kr.