IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.9835 of 2010
Amerika Yadav @ Amrika Yadav ...... Petitioner
-Versus-
The State of Jharkhand. ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. A. K. Chaturvedi, Advocate.
For the State : A.P.P.
------
2/18.02.2011
: The petitioner is an accused in the case registered under
Sections 304(B), 323/34 of the Indian Penal Code and Sections 3 and 4
of the Dowry Prohibition Act.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner is the elder brother-in-law of the deceased (Bhaisur);
there is allegation of fleeing away after seeing the informant; there is no
other allegation against him; petitioner is in custody since October,
2010; he is a local permanent resident, there is no chance of his
absconding; .
Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not disputed the said contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Chief Judicial
Magistrate, Palamau in connection with Bishrrampur P.S. Case No.113
of 2010, corresponding to G.R. No.1619 of 2010.
(Narendra Nath Tiwari, J.)
Shamim/