IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 606 of 2011
...
1. Deepak Kansari
2. Angad Kansari
3. Smt. Kabita Kansari ... ... 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. R.P. Mukherjee, Advocate.
For the State : Mr. V.S. Jha, A.P.P.
...
02/31.03.2011
Anticipatory bail application filed by Deepak Kansari, Angad Kansari
and Smt. Kabita Kansari, is moved by Sri R.P. Mukherjee, learned counsel
for the petitioners and opposed by Sri V.S. Jha, learned Additional P.P. for
the State.
At the outset, it is submitted by learned counsel for the petitioners
that petitioners are ready to keep complainant in their house 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 18 th 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 Judicial Magistrate,
1st Class, Ghatsila, in connection with C/1 Case No. 68 of 2010, 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
petitioners after taking written undertaking from them that they will keep
the complainant in their house 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/