High Court Jharkhand High Court

Santosh Yadav vs State Of Jharkhand & Anr on 14 September, 2011

Jharkhand High Court
Santosh Yadav vs State Of Jharkhand & Anr on 14 September, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  A.B.A. No. 2017 of 2011
                                        ------
            Santosh Yadav                      ...   ...  ...           Petitioner
                                        Versus

            1. The State of Jharkhand
            2. Sakun Devi                     ...    ...   ...          Opp. Parties

                                  ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioner       :      Mr. Amita Shrivastava, Advocate
            For the State            :      A.P.P.
                                     -----

02/14.09.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 498-A/379 of the

Indian Penal Code and 3/4 of the Dowry Prohibition Act .

It reveals from the complaint that Sakuni Devi who was married with the

petitioner was subjected to torture for want of more dowry demanded in terms of Rs.

50000/-.

It is submitted that the petitioner has committed no offence and no dowry was

demanded from the complainant. As a matter of fact she does not want to live with

the petitioner and to make a ground she has lodged this case with with false and

omnibus allegation.

Learned counsel for the state opposed the prayer for bail.

Considering the aforesaid aspects of the matter as well as the general and

omnibus allegation of the demand of dowry and torture, 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 learned Chief Judicial Magistrate, Dhanbad in

connection with C.P. Case No. 1060/2010 subject to the conditions as laid down

under Section 438 (2) of the Cr.P.C.

(D.N. Upadhyay, J)
M.M.