IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 8500 of 2010
1. Banwari Yadav
2. Mandodri Devi ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. Laljee Sahay
For the State - Mr. A.P.P
-----
4/14.3.2011
The petitioners are in custody in connection with the case registered under
Sections 304(B)/34 IPC and Sections 3/4 of the Dowry Prohibition Act.
Learned counsel for the petitioners submitted that the petitioners have been
falsely implicated in this case; the petitioner No.1 is the father-in-law and the petitioner
No.2 is the mother-in-law of the deceased; there are omnibus and general allegations
against the petitioners and other family members; the petitioners’ elder son Manoj
Yadav (the co-accused) with almost similar allegations has been granted bail by this
Court in B. A. No. 8189/2010; other co-accused Mamta Devi has also been granted bail
by the Court below, as has been stated in Paragraph 8 of the bail application; the
petitioners are in custody since June 2010; the petitioners are the local permanent
residents and there is no chance of their absconding.
Learned A.P.P opposed the petitioners’ prayer for bail and submitted that the
co-accused Manoj Yadav had taken the plea that he was living separately. However, he
has not disputed the other factual contentions submitted by learned counsel for the
petitioners.
Considering the facts and circumstances of the case, both the above named
petitioners are directed to be enlarged on bail on furnishing bail-bond of Rs. 10,000/-
(Ten thousand only) each with two sureties of the like amount each to the satisfaction of
the C.J.M, Giridih in connection with Bagoder (Sariya) P. S. Case No. 107/10,
corresponding to G. R. No. 1209/10.
S.K (NARENDRA NATH TIWARI, J)