High Court Jharkhand High Court

Nirmala Devi @ Pago Devi & Ors vs State Of Jharkhand on 13 September, 2011

Jharkhand High Court
Nirmala Devi @ Pago Devi & Ors vs State Of Jharkhand on 13 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      Cr. Appeal (S.J.) No. 226 of 2011
          1. Nirmala Devi @ Pago Devi
          2. Mahendra Yadav @ Mohi Yadav
          3. Pradeep Yadav                           ...      Appellants


                                 Versus
          State of Jharkhand     ...        ...    ...     ...      Opposite
          Party
                              ------
          CORAM:      THE HON'BLE MRS. JUSTICE JAYA ROY

                                 ------
          For the Appellants              :M/s Manoj Kumar Sah
          For the State                   : Mr. R.C.P. Sah, A.P.P.
                                 ------

04/13.09.2011

Heard the learned counsel for the appellants and
the learned counsel for the State.

Learned counsel for the appellants submits
that the doctor has not opined any cause regarding
death of the victim lady. It is also submitted that the
person who informed the informant regarding the
death of the victim lady has not been examined by the
prosecution.

Learned counsel for the State, Mr. R.C.P.
Sah has submitted that there are ample materials
regarding assault given by the appellants to the victim
lady. He has further submitted that P.W.9, who is
mother of the victim, stated very specifically that
when she objected to assault of her daughter in her
presence, appellant No.1 has also assaulted her. It is
further stated that there are evidences regarding the
demand of dowry etc. from the victim lady and also
from her family members.

Considering all these aspects in totality, I
am not inclined to grant bail to the appellants.
Accordingly, the prayer for bail of the appellants is
rejected.

( Jaya Roy , J)
Satayendra