IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1179 of 2011
1. Braj Mohan Mahto
2. Reshmi Devi ... ... ... Petitioners
Versus
1. The State of Jharkhand
2. Asha Devi ... ... ... Opposite Parties
CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioners : Mr. Awani Kant Prasad, Advocate
For the State : Mr. P.K. Appu, A.P.P.
For the Complainant: Mr. Shailendra Jit, Advocate
03/22.06.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
prosecution as well as learned counsel for the complainant.
Petitioners, Braj Mohan Mahto and Reshmi Devi who are the father
inlaw and motherinlaw of the complainant and they are apprehending
their arrest for the offences under Sections 498A/323 of the Indian Penal
Code in connection with Complaint Case No. 184 of 2010.
Learned counsel for the petitioners submits that the son of the
petitioners is ready to keep the complainant. Learned counsel for the
complainant also submits that the complainant is ready to reside with her
husband.
In the facts and circumstances of this case, if both the parties file joint
petition that the complainant and her husband are living together, the Court
below shall release the petitioners Braj Mohan Mahto and Reshmi Devi, on
provisional bail for a period of three months, on furnishing bail bonds of Rs.
10,000/ (Rupees Ten thousand) each with two sureties of like amount each
to the satisfaction of Shri Sanjay Singh Yadav, learned Judicial Magistrate, 1st
Class, Hazaribagh or his successor in connection with Complaint Case No.
184 of 2010 subject to the conditions as laid down under Section 438(2) of
the Code of Criminal Procedure.
Learned counsel for the both the parties are directed to report upon
expiry of thre months whether cordial relationship has been established
between the parties or not.
Put up this case after three months.
(H.C. Mishra, J.)
Anit