IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 6422 of 2010
1. Rajendra Singh
2. Gajendra Singh
3. Sudarshan Singh ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. R.K.Singh
For the State - Mrs. Lily Sahay, A.P.P
-----
8/17.2.2011
The petitioners are in custody in connection with the case registered under
Sections 302/34 IPC.
Learned counsel for the petitioners submitted that the petitioners have been
falsely implicated in this case; the main allegation of giving fatal Tangi blow is against
Chhotu Singh; the petitioner was not said to be armed with any weapon; from the F.I.R, it
would be evident that there was land dispute between the parties; the same was the
reason for false implication of the petitioners; the petitioners are in custody since July
2010 without any cogent basis; the petitioners are the local permanent residents and
there is no chance of their absconding.
Learned A.P.P opposed the petitioners’ prayer for bail, but has not disputed the
said factual contentions submitted by learned counsel for the petitioners.
Considering the facts and circumstances of the case, the above named three
petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/-
(Ten thousand only) each with two sureties of the like amount each to the satisfaction of
the C.J.M, Gumla in connection with Palkot P. S. Case No. 47/10, corresponding to G.
R. No. 541/10.
S.K (NARENDRA NATH TIWARI, J)