IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4227 of 2011
------
Sambhu Mandal ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. R.C.P. Sah, Advocate
For the Opp. Party : A.P.P.
-----
04 /03.08.2011
Heard learned counsel for the parties.
Petitioner is an accused in a case registered under Sections 341,323,325,
448,307, 504/34 of the Indian Penal Code in connection with Kharswan P.S. Case
No.50 of 2010, corresponding to G.R. Case No.1029 of 2010 which is pending in the
Court of learned Chief Judicial Magistrate, Seraikella.
It reveals from the First Information Report that the allegation against the
petitioner is that he had assaulted the informant by means of a sharp cutting weapon
on his head. When the wife of the informant intervened, she was also assaulted as a
result she lost her little finger. The occurrence was the result of a dispute which
occurred due to purchase of fire wood between the informant and the accused.
It is submitted by the learned counsel for the petitioner that the petitionr is in
jail since last seven months and injury was of simple in nature.
Learned counsel for the State vehemently opposed the prayer for bail.
It appears that vital part of the body of the informant was injured by sharp
cutting weapon. The wife of the informant also sustained injury and her little finger
chopped of.
Considering the matter, at present, I am not inclined to enlarge the petitioner
on bail. Accordingly, the prayer for bail of the petitioner stands rejected.
(D.N. Upadhyay, J)
Sudhir