IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No.1470 of 2011
------
Sanjay Modi ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Deepak Kumar, Advocate
For the Opp. Party : M/s M. Palit, A.P.P.
-----
02 /10.06.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Sections 498-A & 323/34 of the
Indian Penal Code.
According to the written report the informant was subjected to torture and
assault by her husband and in-laws.
It is submitted that the mother-in-law against whom specific allegation of
assault is there, has been granted bail by a Bench of this Court vide A. B. A. No.667 of
2011. So far this petitioner is concerned, there is general allegation levelled against
him that he was also cooperative with their parents.
Considering the facts that mother-in-law has been granted b ail, above named
petitioner is directed to surrender in the Court below within a fortnight and on such
surrender or in the event of his arrest the petitioner shall be released on bail by the
Court below on furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties
of the like amount each to the satisfaction of learned Chief Judicial Magistrate,
Koderma in connection with Koderma (Chandwara) P.S. Case No.63 of 2010
corresponding to G.R. Case No.844 of 2010 subject to the conditions as laid down
under Section 438 (2) of the Cr.P.C.
(D.N. Upadhyay, J)
NKC