High Court Jharkhand High Court

Rengta Murmu & Ors vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Rengta Murmu & Ors vs State Of Jharkhand on 1 July, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            B. A.  No.  4049 of   2011                   
      1. Rengta Murmu
      2. Date Tuddu
      3. Bishan Tudu
      4. Junu Tudu
      5. Bale Tudu                   ....     .... ....       Petitioners
                                         Versus
      The State of Jharkhand  ....            .... ....       Opposite Party 
                                     ­­­­­­­­
      CORAM      : HON'BLE MR. JUSTICE  H. C. MISHRA
                                     ­­­­­­­­
      For the Petitioners            :Mr. Kanti Kumar Ojha, Advocate
      For the State                  :Mr. R.S. Singh, A.P.P.
                                     ­­­­­­­­
                  
02/01.07.2011

Heard learned counsel for the petitioners and learned A.P.P. for the 
Prosecution. 

The petitioners have been made accused for the offence registered 
under   Sections   457/380/411   of   the   Indian   Penal   Code   in   connection   with 
Litipara P.S. Case No. 05 of 2011 corresponding to G.R. No. 33 of 2011. 

The case relates to theft in the house of the informant. It is alleged 
that stolen property was recovered from the petitioners.

In the facts of this case, I am inclined to enlarge the petitioners on 
bail. Accordingly, the petitioners, Rengta Murmu, Date Tuddu, Bishan Tudu, Junu 
Tudu and Bale Tudu, are directed to be released on bail, on furnishing bail bonds 
of Rs. 10,000/­ (Rupees Ten thousand) each with two sureties of the like amount 
each, to the satisfaction of learned Chief Judicial Magistrate, Pakur in connection 
with Litipara P.S. Case No. 05 of 2011 corresponding to G.R. No. 33 of 2011. 

                    (H. C. Mishra, J.)  

Anit