High Court Jharkhand High Court

Ashiya Khatoon & Anr vs State Of Jharkhand on 3 May, 2011

Jharkhand High Court
Ashiya Khatoon & Anr vs State Of Jharkhand on 3 May, 2011
                                             5


             In the High Court of Jharkhand at Ranchi

                    B.A. No.8278 of 2010

             1. Ashiya Khatoon
             2. Jauhra Khatoon...................... Petitioners

                    VERSUS

              State of Jharkhand .....................Opposite Party

             CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

             For the Petitioners :Mr. N.K.Ram
             For the State      :A.P.P

4. 3.5.11

. Heard learned counsel appearing for the petitioners and learned

counsel appearing for the State.

The petitioners are accused in Itki P.S. Case no.19 of 2009

registered under Sections 306/34 of the Indian Penal Code.

Learned counsel appearing for the petitioners submits that it is

a case of the prosecution itself that the deceased had had altercation with these two

petitioners, who happen to be the sister-in-law (Gotni) and mother-in-law of the

deceased and on account of that, the deceased came to her room and committed

suicide and hence, the petitioners cannot be said to have abetted the deceased to

commit offence and as such, the petitioners could not be held responsible for

commission of an offence under Section 306 of the Indian Penal Code.

Regard being had to the facts and circumstances of the case,

the above named petitioners are directed to be enlarged 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 Chief Judicial Magistrate, Ranchi in Itki P.S. Case

no.19 of 2010 (G.R. No.2308 of 2010).

(R.R.Prasad, J.)

ND/