High Court Jharkhand High Court

Sitaram Mehta &Anr. vs State Of Jharkhand on 31 March, 2011

Jharkhand High Court
Sitaram Mehta &Anr. vs State Of Jharkhand on 31 March, 2011
                           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                                  Cr. Appeal (S.J.) No. 154 of 2011
                           1. Sitaram Mehta
                           2. Gunwa @ Ganwa @ Kauleshwari Devi
                                                                     ...   ...    ...       Appellants
                                                  Versus
                           The State of Jharkhand                    ...   ...    ...     Opp. Party
                                                              ­­­
                           CORAM                : HON'BLE MRS. JUSTICE JAYA ROY
                                                 
                           For the Appellants : Mr. A.K. Sahani, Advocate
                           For the State               : Mr. Prem Prakash, A.P.P.

03/31.03.2011

Heard learned counsel for the appellants and learned counsel for the 
State.

Learned   counsel   for   the   appellants   Mr.   Sahani   submits   that   the 
appellant no. 1 is the maternal uncle­in­law of the victim lady. He has further 
submitted that the said appellant no.1 namely Sitaram Mehta lives in another 
village not with the father­in­law and mother­in­law of the victim lady. He has 
further submitted that though one of the witnesses P.W. 4 who is the Bhabhi 
of the victim lady, has stated about Sitaram Mehta but P.W. 3 who is brother 
of the victim lady and husband of P.W.4 has stated in his evidence that he 
does   not   know   Sitaram   Mehta,   therefore,   there   are   some   contradictions 
regarding   Sitaram   Mehta   that   whether   he   demanded   any   money   from   the 
victim lady or from her family members. Mr. Sahani has further contended 
that   except   the   allegation   of   demand,   there   is   no   other   material   against 
Sitaram Mehta.

Considering   the   submissions,   during   the   pendency   of   this   Criminal 
Appeal, the appellant no.1­Sitaram Mehta, is directed to be released on bail, 
on furnishing bail bond of Rs. 10,000/­ (Ten thousand) with two sureties of 
like   amount   each   to   the   satisfaction   of   learned   Additional   Sessions   Judge, 
F.T.C.­III,   Hazaribagh   in   connection   with   Sessions   Trial   No.   215   of   2006 
subject to the condition that one of the bailors will be his close relative having 
immovable property within the jurisdiction of the Court concerned. 

So far as the appellant no. 2­Gunwa @ Ganwa @ Kauleshwari Devi, 
who   is  mother­in­law   of  the  victim   lady,   is  concerned,   I   find   that  there   is 
material against her that she used to demand money and also tortured the 
victim lady. Furthermore, it has come in the inquest report that there is a 
black mark on the neck of the dead body of the victim lady. 

Considering all these submissions, I am not inclined to grant bail to the 
appellant no. 2­Gunwa @ Ganwa @ Kauleshwari Devi, the mother­in­law of 
the victim lady. Accordingly, prayer for bail of the appellant no. 2 is rejected 
at this stage. 

(Jaya Roy, J.)
Anit