IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6497 of 2011
Tej Narayan Pandey ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Deepak Kumar
For the State : A. P.P.
-----
3/20.9.2011
Heard learned counsel for the petitioner, learned A.P.P. for the Prosecution
and learned counsel for the informant.
Petitioner has been made accused for the offence under Sections 304(B),
120B of the Indian Penal Code and Section 3 / 4 of the Dowry Prohibition Act, in
connection with Chirkunda P.S. Case no. 97 of 2011, corresponding to G.R.
No.1722 of 2011.
The petitioner is the uncle of the husband of the deceased and there is
allegation against the in-laws to have subjected the deceased to cruelty and
torture for demand of dowry and committed her dowry death.
Learned Counsel for the petitioner submitted that petitioner has been
falsely implicated in this case and has accordingly prayed for bail.
Learned counsel for the informant opposed the prayer for bail stating that
injuries were found on the dead body.
In the facts and circumstances of the case, particularly in view of the fact
that petitioner is the uncle of the husband of the deceased, I am inclined to release
the petitioner on bail. Accordingly, the petitioner Tej Narayan Pandey is directed to
be released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of learned
Chief Judicial Magistrate, Dhanbad, in connection with Chirkunda P.S. Case no.
97 of 2011, corresponding to G.R. No.1722 of 2011.
(H. C. Mishra, J)
R.Kumar