High Court Jharkhand High Court

Tinu Mandal @ Prayag Mandal vs State Of Jharkhand on 11 May, 2011

Jharkhand High Court
Tinu Mandal @ Prayag Mandal vs State Of Jharkhand on 11 May, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                                  B. A. No. 648 of 2011
                                              ....

Tinu Mandal @ Prayag Mandal  … … Petitioner
Versus
The State of Jharkhand … … Opp. Party
­­­­­
CORAM:    HON’BLE MR. JUSTICE R.R. PRASAD
….

            For the Petitioner                               : Mr. H.K. Mahto, Advocate
            For the State                                    : Mrs. M. Palit, A.P.P.
                          ­­­­­
3 /11.05.2011     Heard   learned   counsel   appearing   for   the   petitioner   and 

learned A.P.P. appearing for the State. 

The petitioner is an accused in a case instituted under Section 
376 of Indian Penal Code.

Learned   counsel   appearing   for   the   petitioner   submits   that 
though   petitioner   has   been   alleged   by   the   prosecutrix   to   have 
committed rape upon her but the entire allegation is false and the 
reason for false implication is that petitioner, who was working in 
the house of prosecutrix since last two years, was not being paid his 
wages   and   therefore   petitioner   on   04.12.2009,   had   filed   an 
application   before   the   Deputy   Commissioner,   Giridih   making 
complaint about non­payment of wages, a copy of the same has been 
annexed with this application wherein endorsement of receiving is 
there and that apart, statement in this respect has also been made in 
the   supplementary   affidavit   and   thus,   it   is   evidently   clear   that 
petitioner   who   is   aged   about   18   years   whereas   prosecutrix   is   30 
years old has falsely been implicated.

Regard being had to the facts and circumstances of the case, 
the   above­named   petitioner   is   directed   to   be   released   on   bail   on 
furnishing   bail   bond   of   Rs.   10000/­   (Ten   Thousand)   with   two 
sureties of the like amount each to the satisfaction of learned C.J.M., 
Giridih,   in connection  with   Giridih  (M) P.S.  Case No. 98 of 2010 
arising out of G.R. No. 717 of 2010.

  

                                                                              (R.R. Prasad, J.)
Sunil/