High Court Jharkhand High Court

Dashrath Yadav @ Dashrath Mahto vs State Of Jharkhand & Anr on 19 September, 2011

Jharkhand High Court
Dashrath Yadav @ Dashrath Mahto vs State Of Jharkhand & Anr on 19 September, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No. 1785 of 2011
                  Dashrath Yadav @ Dashrath Mahto...     ... ...   Petitioner
                                         Versus
                  1.The State of Jharkhand
                  2. Sona Devi @ Sonia Devi    ...  ...  ... Opposite Parties
                              ---
                  CORAM       : HON'BLE MRS. JUSTICE JAYA ROY

                       For the Petitioner        : Mr. Sudhansu Kumar Deo,
                  Advocate
                       For the State             : Mr. R.C.P. Sah, A. P. P.


04/19.09.2011

Heard learned counsel for the petitioner and learned
counsel for the State.

The petitioner is apprehending his arrest in connection
with the case registered under Sections 498(A) of the Indian Penal
Code.

From the record, I find that in spite of service of notice
the informant as O.P. No.2 has not appeared.

Considering the facts and circumstance of the case,
the petitioner, above named, is directed to surrender in the court
below within a period of one month from the date of this order i.e.
19.09.2011 and in the event of his surrender, the trial Court is
directed to release him on bail, on furnishing bail bond of Rs.
10,000/- (Rs. Ten thousand) with two sureties of like amount each
to the satisfaction of Judicial Magistrate, Deoghar in connection
with P.C.R. Case No. 546 of 2009 corresponding to T.R. Case No.
364 of 2010 now T.R. Case No. 302 of 2011, subject to the
condition that one of the bailors will be his close relative and
another will be of local resident having immovable property within
the jurisdiction of the trial court and also subject to the conditions
laid down under Section 438(2) of the Cr.P.C.

(Jaya Roy, J.)

Satayendra