IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4082 of 2011
------
Hanny Kumar Khosla @ Hemant Khosla @ Hamant Kumar Khosla ......Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Saket Kumar, Advocate
For the Opp. Party : A.P.P.
-----
02 /27.06.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Section 498-A of the Indian
Penal Code and Section 3/ 4 of the Dowry Prohibition Act.
There is allegation in the written report that the informant Isha Kumari was
subjected to torture and assault by her husband and in-laws for want of more dowry.
It is submitted that a stereo typed allegation with regard to demand of dowry
and torture has been levelled and the petitioner is rotting in jail since last four
months.
Learned counsel for the State opposed the prayer for bail.
Considering the detention of the petitioner in jail custody and general nature
of allegation with regard to dowry and torture, as levelled against him, he is directed
to be released on bail by the Court below on furnishing bail bond of Rs. 10,000/-
(Ten thousand) with two sureties of the like amount each to the satisfaction of Sri
S.N. Sinha, learned Judicial Magistrate, 1st Class, Jamshedpur in connection with
Golmuri P.S. Case No.16 of 2011 corresponding to G.R. Case No.165 of 2011.
(D.N. Upadhyay, J)
NKC