IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B. A. No. 407 of 2011
-------
1. Sita Ram Singh
2. Hare Ram singh
3. Shiv Ram Singh... .... Petitioners
-Versus-
The State of Jharkhand ... ... ...... Opp. Party
------
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
------
For the Petitioner(s): Mr. Pramod Kumar Jha
For the State: Mr. Shekhar Sinha (A.P.P)
-----
03/12.05.2011
Heard the learned counsel for the petitioners and the learned counsel
for the State.
The learned counsel for the petitioners submits that though the
allegation against the petitioners for demand of “Rangdhari” and also
assaulting the informant but in the case diary there is no evidence that the
petitioners have demanded any “Rangdhari” from the informant.
The learned counsel for the State Mr. Shekhar Sinha has submitted
that the material has come that they have assaulted the informant and also
snatched his wrist watch.
The criminal antecedent report of the petitioners has come which
shows that the petitioners have no criminal antecedent.
Considering all these facts, I direct the petitioners to surrender in the
court below within a period of four weeks from the date of this order and if
they surrender, the court below is directed to enlarge the petitioners, above
named, 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 C.J.M.,
Deoghar in connection with Jasidih P. S. case No. 195 of 2010 corresponding
to G. R. No. 905 of 2010 subject to the following conditions:-
(1) The petitioner is directed to deposit Rs. 5,000/- (five thousand only)
each as condition of bail in the court below.
(2) One of the bailers would be their close relative having immovable
property within the jurisdiction of the trial court and also the conditions as laid
down under Section 438 (2) Cr.P.C.
However, the trial court will not be prejudiced by the deposition of the
said amount.
With these directions, this application is disposed of.
(Jaya Roy,J.)
Umesh/-