High Court Jharkhand High Court

Munera Khatoon & Ors vs State Of Jharkhand on 24 March, 2011

Jharkhand High Court
Munera Khatoon & Ors vs State Of Jharkhand on 24 March, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                            A.B.A. No.499 of 2011

          1. Munera Khatoon
          2. Rehana Khatoon @ Anna
          3. Rokhsana Khatoon @ Dipo
          4. Afsana Khatoon @ Lalo
          5. Rakiba Khatoon                               ....     Petitioners
                                   Versus
          The State of Jharkhand                          ....     Opposite Party

          CORAM: - HON'BLE MR. JUSTICE PRASHANT KUMAR

          For the Petitioner :        Mr. R.S. Mazumdar
          For the State       :       A. P.P.
          For the complainant :       Mr. A.K. Sahani
                              -----

2/24.3.2011

Anticipatory bail application filed by Munera khatoon, Rehana Khatoon @
Anna, Rokhsana Khatoon @ Dipo, Afsana khatoon @ Lalo and Rakiba Khatoo, is
moved by Shri R.S. Mazumdar, learned counsel for petitioner and opposed by Mr.
A.K. Sahani, learned counsel for complainant.

Complainant in her S.A had categorically stated that petitioners sprinkled
kerosene oil and put fire on her body but nothing has been shown to suggest that
complainant received burn injury.

Considering the aforesaid facts and circumstances, I allow this application
and direct the petitioners to surrender in the court below by 7 th April, 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) with two sureties
of the like amount each to the satisfaction of Chief Judicial Magistrate, Koderma,
in connection with Complaint Case No.711 of 2010, subject to the condition as laid
down under section 438(2) of the Cr.P.C.

(Prashant Kumar, J.)
R.Kumar