IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5176 of 2011
1. Ram Bahal Karmali
2. Sanjay Karmali ..... Petitioners
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners : M/s A. K. Sahani
For the State : A. P.P.
-----
06/13.9.2011
Heard learned counsel for the petitioners and learned
A.P.P. for the Prosecution.
Petitioners have been made accused for the offence under
Sections 304B/34 of the Indian Penal code in connection with Kasmar
P. S. Case No. 08 of 2010 corresponding to G. R. Case No. 115 of
2010.
Petitioners are brothers-in-law of the deceased and there
is allegation against husband and other in-laws to have subjected the
deceased to cruelty and torture for demand of dowry and to have
committed the dowry death.
Learned counsel for the petitioners submits that the
petitioners have been falsely implicated in this case and have prayed
for bail.
In the facts and circumstances of the case, I am inclined
to release the petitioners on bail. Accordingly, the petitioners Ram
Bahal Karmali and Sanjay Karmali are directed to be released on bail,
on furnishing bail bonds of Rs.10,000/- (Rupees Ten Thousand) each
with two sureties of like amount each to the satisfaction of learned
Judicial Magistrate, 1st Class, Bermo at Tenughat in connection with
Kasmar P. S. Case No. 08 of 2010 corresponding to G. R. Case No.
115 of 2010.
(H. C. Mishra, J)
Kamlesh/-