IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.188 of 2011
Sugia Devi @ Sugi Devi ...... Petitioner
-Versus-
The State of Jharkhand . ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. B,K. Dubey, Advocate.
For the State : A.P.P.
------
2/21.02.2011
: The petitioner is an accused in the case registered under Section
364A of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; several
persons were dragged in the case on mere suspicion, out of them eight
co-accused with similar allegation have been granted bail by this Court,
as stated in paragraphs-9 to 12 of the application.
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Judicial Magistrate,
1st Class, Hazaribag in connection with Sadar P.S. Case No.574 of 2006,
corresponding to G.R. No.3056 of 2006.
(Narendra Nath Tiwari, J.)
Shamim/