IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3097 of 2010
1. Daroga Mahto @ Daroga Mehta
2. Upendra Mahto @ Upendra Mehta
3. Jitendra Mahto @ Jitendra Kumar Mehta @ Jitendra Mehta
... ....Petitioners
Vs.
The State of Jharkhand &Anr.. .... ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioners: Mr. Arvind Kumar
For the State: Mr. Azimuddin , APP
For the O.P. No. 2: Mr. A.. Sahani
4/09.03.2011
: Anticipatory bail application filed by petitioners Daroga
Mahto @ Daroga Mehta, Upendra Mahto @ Upendra Mehta and
Jitendra Mahto @ Jitendra Kumar Mehta @ Jitendra Mehta is moved by
Sri. Arvind Kumar and opposed by Sri A.K. Sahani , learned counsel for
the O.P. No. 2.
It is alleged that the complainant has been dragged out
from her matrimonial house some time in the year 2008, thereafter
her husband died and she came in Shradh Ceremony and thereafter
again she has been dragged out of 30th March,2010.
The complainant has not given any explanation as to why
she has not filed any case for the occurrence, which took place in the
year 2008.
Considering the aforesaid facts and circumstance, I allow
this application and direct the petitioners to surrender in the court
below by 23.03.2011 and in that event the court below is directed to
enlarge the petitioners, above named, on bail on furnishing bail bond
of Rs. 10,000/-(Ten Thousand)each with two sureties of the like
amount each to the satisfaction of Judicial Magistrate, 1 st Class,
Palamau at Daltonganj in connection with Complaint Case No. 321 of
2010 , subject to the condition as laid down under section 438(2) of
the Cr.P.C.
( Prashant Kumar,J.)
Sharda/-