High Court Jharkhand High Court

Uma Shankar Barnwal & Anr vs State Of Jharkhand on 27 April, 2011

Jharkhand High Court
Uma Shankar Barnwal & Anr vs State Of Jharkhand on 27 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 832 of 2011
                                      ...
           1. Uma Shankar Barnwal
           2. Bhola Shankar Barnwal                   ...     ...       Petitioners
                               ­V e r s u s­
           The State of Jharkhand                     ...       ...        Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. A.K. Sahani, Advocate.
           For the State              : ­ Mr. Amaresh Kumar, A.P.P.
                                      ...
03/27.04.2011

Anticipatory   bail   application   filed   by   Uma   Shankar   Barnwal 
and Bhola Shankar Barnwal, is moved by Sri A.K. Sahani, learned 
counsel   for   the   petitioners   and   opposed   by   Sri   Amaresh   Kumar, 
learned Additional P.P. for the State.

Petitioners are brothers­in­law (Bhainsurs) of deceased. Apart 
from   informant,   no   other   witnesses   stated   that   these   petitioners 
demanded dowry and/or tortured deceased for the said demand of 
dowry.   It   then   appears   that   other   two   co­accused   namely   Sashi 
Barnwal and Anita Barnwal have been granted anticipatory bail by 
this Court vide order dated 21.04.2011 in A.B.A. No. 802 of 2011.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioners to surrender in the court below 
by 6th of May, 2011 and in the event of their surrender, the learned 
court below is directed to enlarge them on bail on their furnishing 
bail bond of Rs. 10,000/­(Ten Thousand) each with two sureties of 
the like amount each to the satisfaction of Chief Judicial Magistrate, 
Koderma, in  connection  with  Koderma  P.S. Case  No.  491 of 2010 
corresponding to G.R. No. 976 of 2010, subject to the condition as 
laid down under section 438(2) of the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/