IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 800 of 2011
...
Deoki Devi ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Tarun Kumar Sinha, Advocate.
For the State : Mr. R.C.P. Sah, A.P.P.
...
02/21.04.2011
Anticipatory bail application filed by Deoki Devi, is moved by
Sri Tarun Kumar Sinha, learned counsel for the petitioner and
opposed by Sri R.C.P. Sah, learned Additional P.P. for the State.
Impugned order shows that husband of complainant has been
granted anticipatory bail. Petitioner is motherinlaw of complainant
and allegation against her is similar to husband of complainant.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner to surrender in the court below
by 2nd of May, 2011 and in the event of her surrender, the learned
court below is directed to enlarge her on bail on her furnishing bail
bond of Rs. 10,000/(Ten Thousand) with two sureties of the like
amount each to the satisfaction of J.M., Giridih, in connection with
Complaint Case No. 746 of 2009 corresponding to T.R. No. 1382 of
2010, subject to the condition as laid down under section 438(2) of
the Cr.P.C.
(Prashant Kumar, J.)
sunil/