High Court Jharkhand High Court

Jayanti Devi vs State Of Jharkhand on 7 April, 2011

Jharkhand High Court
Jayanti Devi vs State Of Jharkhand on 7 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          A.B.A. No. 1183 of 2010

           Jayanti Devi                      ...    ....Petitioner

                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. A.K. Chaturvedi
           For the State:              Mr. Shekhar Sinha , APP

8/07.04.2011

: Anticipatory bail application filed by petitioner Jayanti Devi
is moved by Sri. A.K. Chaturvedi and opposed by Sri. Shekhar Sinha,
learned Additional P.P.

It appears that father-in-law of deceased, namely, Nakuldeo
Singh against whom there is similar allegation, has been granted
regular bail by this Court vide order dated 9.7.2010 in B.A. No. 2255 of
2010. Petitioner is mother-in-law aged about more than 60 years.

Considering the aforesaid facts and circumstance, I allow this
application and direct the petitioner to surrender in the court below by
20.4.2011 and in that event the court below is directed to enlarge the
petitioner, above named, on bail on furnishing bail bond of Rs.
10,000/-(Ten Thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Chatra in connection with
Itkhori P.S. Case No. 106 of 2009 ( G.R. No. 939 of 2009), subject to
the condition as laid down under section 438(2) of the Cr.P.C.

( Prashant Kumar,J.)

Sharda/-