IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2939 of 2011
------
Bimla Devi ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Sanjay Prasad, Advocate
For the Opp. Party : A.P.P.
-----
02 /22.09.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Section 498-A of the Indian
Penal Code.
It is alleged in the complaint that Sonia Devi was subjected to torture and
treated with cruelty for want of more dowry demanded by her husband and in-laws.
It is submitted that petitioner is mother-in-law and the allegation of demand of
money is against the husband.
Learned counsel for the State opposed the prayer for bail.
Considering aforesaid facts and circumstances, above named petitioner is
directed to surrender in the Court below within three weeks and on such surrender
or in the event of her arrest the petitioner shall be released on bail by the Court
below on furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties of the
like amount each to the satisfaction of Sri R.K. Sinha, learned Judicial Magistrate, 1 st
Class, Dhanbad in connection with C.P. Case No.1305 of 2010 subject to the
conditions as laid down under Section 438 (2) of the Cr.P.C.
(D.N. Upadhyay, J)
NKC