IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4239 of 2010
------
1. Laljeet Rana
2. Nagia @ Nageshwari Devi
3. Geeta Kumari
4. Sita Ram Rana .... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners : Mrs. Rashmi Kumar, Advocate
For the State : Mr. Prem Prakash, A.P.P.
-----
2 /06.01.2011
Anticipatory bail application filed by petitioners, Laljeet Rana, Nagia
@ Nageshwari Devi, Geeta Kumari and Sita Ram Rana is moved by Mrs. Rashmi
Kumar, counsel for the petitioners and opposed by Mr. Prem Prakash,
Additional P.P.
This is a case under Sections 147/323/498A/379/307/504 of the
Indian Penal Code and ¾ of D.P. Act.
Petitioners are father-in-law, mother-in-law, sister-in-law and
brother-in-law of the complainant. From perusal of S/A, I find that there is
general and omnibus allegation against all the family members.
Considering the aforesaid facts and circumstance, I direct the
petitioners, above named, to surrender in the court below by 18th January 2011.
If the petitioners surrender by that time, learned court below is directed to
enlarge them on bail on furnishing bail bond of Rs. 10,000/- (Ten thousand)
each with two sureties of the like amount each to the satisfaction of learned
Chief Judicial Magistrate, Koderma in connection with Complaint Case No.338
of 2010, subject to the condition as laid down under Section 438 (2) of the
Cr.P.C.
(Prashant kumar, J)
R.K./