High Court Jharkhand High Court

Anita Devi & Ors. vs State Of Jharkhand on 28 March, 2011

Jharkhand High Court
Anita Devi & Ors. vs State Of Jharkhand on 28 March, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   A.B.A. No. 4791 of 2010
                                         ...
           1.  Anita Devi
           2.  Dinanath Paswan
           3.  Prabhunath Paswan
           4.  Suma Devi                                      ...     ...       Petitioners
                                ­V e r s u s­
           The State of Jharkhand                             ...       ...        Opposite Party
                                          ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                          ...
           For the Petitioners            : ­ Mr. Sanjay Kumar, Advocate.
           For the State                  : ­ Mr. Amresh Kumar, A.P.P.
                                          ...
03/28.03.2011

Anticipatory   bail   application   filed   by   Anita   Devi,   Dinanath 
Paswan, Prabhunath Paswan and Suma Devi, is moved by Sri Sanjay 
Kumar,   learned   counsel   for   the   petitioners   and   opposed   by   Sri 
Amresh Kumar, learned Additional P.P. for the State.

It appears that Sahdeo Prasad, husband of the informant, has 
been   granted   anticipatory   bail   by   this   Court   vide   order   dated 
28.02.2011 in A.B.A. No. 123 of 2011. Petitioners are nanads and 
nandosi of informant.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioners to surrender in the court below 
by 8th of April, 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, 
Bokaro, in connection with B.S. City (Mahila) P.S. Case No. 07 of 
2010   corresponding   to   G.R.   No.   1339   of   2010,   subject   to   the 
condition as laid down under section 438(2) of the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/