IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 6674 of 2010
Manoj Thakur ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Atanu Banerjee, Advocate
For the Opp. Party : Mr. Prem Prakash, A.P.P.
5/04.03.2011
Bail application filed by Manoj Thakur in connection with
Nawadih P.S. Case No. 27 of 2010 corresponding to G.R. No. 336 of
2010 pending in the court of learned ACJM Bermo at Tenughat is
moved by Sri Atanu Banerjee, learned counsel for the petitioner and
opposed by Sri Prem Prakash, learned Additional PP.
It appears that deceased died due to burn injury. There is
allegation in the first information report as well as in the case diary that
petitioner and his other family members used to torture deceased for
demand of dowry. She died within seven years of her marriage.
Considering the same, I am not inclined to enlarge
petitioner above named on bail. Accordingly his bail application
rejected.
(Prashant Kumar, J.)
Binit