IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3511 of 2010
...
1. Rajwanti Devi
2. Pran Saw
3. Upendra Saw ... ... Petitioners
V e r s u s
The State of Jharkhand & Another ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Rakesh Kumar Sinha, Advocate.
For the O.P. No. 2/Complainant : Mr. M.B. Lal, Advocate.
...
05/25.03.2011
Anticipatory bail application filed by Rajwanti Devi, Pran Saw and
Upendra Saw, is moved by Sri Rakesh Kumar Sinha, learned counsel for
the petitioners and opposed by Sri M.B. Lal, learned counsel for the
opposite party no. 2.
At the outset, it is submitted by learned counsel for the petitioners
that petitioner no. 3 namely Upendra Saw is ready to keep complainant as
his wife with all respect, honour and dignity.
In view of aforesaid submission, I allow this application and direct
the petitioners to surrender in the court below positively on 8th of April,
2011 and on that day the complainant shall also remain present in the
court below. 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 Chief Judicial
Magistrate, Dhanbad, in connection with C.P. Case No. 1025 of 2009,
subject to the condition as laid down under section 438(2) of the Cr.P.C.
Learned court below is also directed to send complainant with
petitioner no. 3 after taking written undertaking from him that he will keep
the complainant as his wife with all respect, honour and dignity. All the
petitioners are further directed to give an written undertaking that they
will not torture the complainant in future. If in future, the complainant had
any complaint against the petitioners, she may file an application before
the court below and court below will make an inquiry on the said
allegation and pass order in accordance with law.
(Prashant Kumar, J.)
sunil/