IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.159 of 2011
1. Sushen Majhi.
2. Bijoy Gorai. ......Petitioners.
Versus
The State of Jharkhand. .......Opposite Party.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. M. K. Dey, Sr. Advocate.
For the State : A.P.P.
02/21.02.2011
: The petitioners are accused in the case registered under
Sections 341, 323, 504, 379 and 34 of the Indian Penal Code.
Learned counsel for the petitioners submitted that the
petitioners have been falsely implicated in the case; there is
allegation of snatching Rs.1600/ from the informant, but nothing
has been recovered from them, tough they were allegedly said
to be arrested at the spot; the petitioners are in custody since
August, 2010; they are local permanent residents; 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 of learned counsel
for the petitioners.
Regard being had to the facts and circumstances of the
case, the petitioners, abovenamed, are directed to be released
on bail on furnishing bail bond of Rs.10,000/ (rupees ten
thousand), each, with two sureties of the like amount, each, to
the satisfaction of learned Chief Judicial Magistrate, Saraikella in
connection with Chowka P.S. Case no.44 of 2010, corresponding
to G.R. no.599 of 2010.
(Narendra Nath Tiwari, J.)
Sanjay/