High Court Jharkhand High Court

Radhika Devi @ Rakhika Devi & Anr vs State Of Jharkhand on 12 July, 2011

Jharkhand High Court
Radhika Devi @ Rakhika Devi & Anr vs State Of Jharkhand on 12 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B. A.  No.  3975 of   2011                              
       1. Radhika Devi @ Rakhika Devi
       2. Mundrika Ram                         ....    ....    ....    Petitioners       
                                          Versus
       The State of Jharkhand                  ....    ....    ....    Opposite Party 
                                      ­­­­­­­­
       CORAM      : HON'BLE MR. JUSTICE  H. C. MISHRA
                                      ­­­­­­­­
       For the Petitioners            :Mr. Devesh Krishna, Advocate
       For the State                  :Mr. H.K. Shikarwar, A.P.P.
                                      ­­­­­­­­
                   
03/12.07.2011

  Heard   learned   counsel   for   the  petitioners   and   learned   A.P.P.   for   the 
Prosecution. 

The petitioners have been made accused in Manjhion (Kandi)  P.S. Case 
No. 02 of 2009 corresponding to G.R. No. 18 of 2009 for the offence under Section 
302 of the Indian Penal Code. 

The   petitioners   are   the   mother­in­law   and   father­in­law   of   the 
deceased.   The   F.I.R.   was   lodged   by   the   mother   of   the   deceased   stating   that   the 
deceased was being subjected to cruelty and torture as she was ugly. Ultimately, the 
accused   persons   including   the   petitioners   had   committed   the   murder   of   the 
deceased.

Learned counsel for the petitioner has submitted that the petitioners 
have been falsely implicated in this case. It has been submitted that the witnesses 
have stated before the police that the deceased died due to snake bite when she had 
gone   for   nature’s   call.   From   the   post­mortem   report,   it   appears   that   no   definite 
opinion of death was given. The viscera was preserved. It is further submitted that 
the  even  the  inquest  report  shows that  there  was one wound  in  right  leg  of the 
victim. Learned counsel for the petitioner accordingly prayed for bail. 

Learned A.P.P. has opposed the prayer for bail. 

From the impugned order, it is apparent that the witnesses stated that 
victim died due to snake bite and from the case diary and inquest report it appears 
that there was a wound in the right leg of the deceased. 

In   the   aforesaid   facts   of   this   case,   I   am   inclined   to   enlarge   the 
petitioners on bail. Accordingly, the petitioners, Radhika Devi @ Rakhika Devi and 
Mundrika Ram, are directed to be released on bail, on furnishing bail bonds of Rs. 
10,000/­ (Rupees Ten thousand) each with two sureties of the like amount each, to 
the  satisfaction  of    learned  Chief  Judicial  Magistrate,  Garhwa  in  connection  with 
Manjhion (Kandi)  P.S. Case No. 02 of 2009 corresponding to G.R. No. 18 of 2009.

                    (H. C. Mishra, J.)  

Anit