IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 379 of 2011
...
1. Punnu Sao
2. Karmi Devi ... ...
Petitioners
V e r s u s
The State of Jharkhand & Another ... ... Opposite Parties
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Shudhir Kumar Roy, Advocate.
For the State : Mr. T. Kabiraj, A.P.P.
...
02/15.03.2011
Anticipatory bail application filed by Punnu Sao and Karmi
Devi, is moved by Sri Shudhir Kumar Roy, learned counsel for the
petitioners and opposed by Sri T. Kabiraj, learned Additional P.P. for
the State.
Admittedly, petitioners are fatherinlaw and motherin
law of complainant. From perusal of statement of complainant on
S.A., I find that complainant has not alleged any specific overt act
against petitioners.
Considering the aforesaid facts and circumstances, I
allow this application and direct the petitioners to surrender in the
court below by 29th of March, 2011 and in the event of their
surrender, the learned court below is directed to enlarge them on bail
on their furnishing bail bond of Rs. 10,000/(Ten Thousand) each
with two sureties of the like amount each to the satisfaction of
Judicial Magistrate, 1st Class, Giridih, in connection with Complaint
Case No. 514 of 2009, subject to the condition as laid down under
section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/