High Court Jharkhand High Court

Balram Mandal @ Balai Mandal & Ors vs State Of Jharkhand on 8 July, 2011

Jharkhand High Court
Balram Mandal @ Balai Mandal & Ors vs State Of Jharkhand on 8 July, 2011
          IN    THE     HIGH COURT OF JHARKHAND AT RANCHI
                             B. A. No. 3281 of 2011
          1. Balram Mandal @ Balai Mandal
          2. Shanti Mandalani
          3. Paru Devi                                      .... ...        Petitioners
                                        Versus
          The State of Jharkhand                             ..... ...      Opposite Party
                                     --------
                 CORAM        :      HON'BLE MR. JUSTICE H. C. MISHRA
                                     ------
          For the Petitioners        :        Mr. Shekhar Prasad Sinha, Advocate
          For the State              :        Mr. T. Kabiraj, A.P.P.
                                       ------

4/ 08.07.2011

Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.

The petitioners have been made accused for the offence under
Section 304B of the Indian Penal Code, in connection with S.T. No. 63 of 2011
arising out of Govindpur P.S. Case No. 427 of 2010 corresponding to G.R. No.
3968 of 2010.

The petitioners are the father-in-law, mother-in-law and sister-in-
law of the deceased. The F.I.R. was lodged by the brother of the deceased
alleging that his sister was subjected to cruelty and torture for demand of dowry
by the in-laws and her dead body was found in burnt condition in the house of
in-laws.

In the facts of this case, I am not inclined to enlarge the petitioners,
Balram Mandal @ Balai Mandal and Shanti Mandalani, who are the father-in-
law and mother-in-law of the deceased, on bail. Accordingly, their prayer for
bail is rejected.

So far as petitioner no. 3 Paru Devi is concerned, who is the sister-
in-law of the deceased, in the facts of this case, I am inclined to grant her bail.
Accordingly, petitioner no. 3, named above, is directed to be released on bail, on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each, to the satisfaction of Fast Track Court-IV, Dhanbad, or its
successor Court, in connection with S.T. No. 63 of 2011 arising out of
Govindpur P.S. Case no. 427 of 2010 corresponding to G.R. No. 3968 of 2010.

( H. C. Mishra, J.)
R.Kr.