IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1973 of 2011
------
Niranjan Kumar ... ...... Petitioner
Versus
1. The State of Jharkhand
2. Smt. Poonam Singh .... ... .... ... Opp. Parties
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Ajit Kumar, Advocate
For the Opp. Party : None
-----
04 /19.10.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Section 498-A of the Indian
Penal Code.
There is allegation that complainant Poonam Singh was subjected to torture
for want of Rs.2 lakhs demanded in terms of dowry. The accused persons also tried
to kill her son and lastly, after retaining her ornaments she was driven out from her
matrimonial home.
It is submitted that instant complaint has been filed after service of notice
issued in the matrimonial suit filed by the petitioner. Other co-accused having similar
allegation have been granted bail.
Though counter affidavit has been filed on behalf of O.P. No.2 but the counsel
is not present in the Court.
Nobody appears on behalf of State.
Considering submissions of the learned counsel as well as matrimonial nature
of the offence, above named petitioner is directed to surrender in the Court below
within three weeks and on such surrender or in the event of his 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.
Srivastava, learned Judicial Magistrate, 1st Class, Koderma in connection with
Complaint Case No.473 of 2010 subject to the conditions as laid down under Section
438 (2) of the Cr.P.C.
(D.N. Upadhyay, J)
NKC