IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B. A. No. 1027 of 2011
-------
1. Sumer Paswan
2. Nagia Devi ... .... Petitioners
-Versus-
The State of Jharkhand ... ... ...... Opp. Party
------
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
------
For the Petitioner(s): Mr. Nivedita Kundu
For the State: Mr. T. Kabiraj (A.P.P)
-----
03/10.05.2011
Heard the learned counsel for the petitioners and the learned counsel
for the State.
The learned counsel for the petitioners submits that though the
petitioners are named in the FIR but there is no specific allegation against
them and he has further submitted that the victim committed suicide by taking
poison.
The learned counsel for the State has submitted that the petitioners are
named in the FIR and there is allegation against them that they have killed the
daughter of the informant by giving poison.
Considering the case diary and also considering the materials on
record, I am not inclined to grant anticipatory bail to the petitioners.
Accordingly, the prayer for anticipatory bail of the petitioners is rejected.
(Jaya Roy,J.)
Umesh/-