High Court Jharkhand High Court

Dasu Turi vs State Of Jharkhand on 4 August, 2011

Jharkhand High Court
Dasu Turi vs State Of Jharkhand on 4 August, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 B.A. No.5136 of 2011
                                       ------
            Dasu Turi                                         ...    ......       Petitioner
                                        Versus

            The State of Jharkhand               ....   ...   ....   ...         Opp. Party
                                        ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioner       :      Mr. --------, Advocate
            For the Opp. Party       :      A.P.P.
                                            -----

02 /04.08.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 498-A of the Indian

Penal Code and Section 3/4 of Dowry Prohibition Act.

It is submitted that general allegation of demand of dowry and torture has

been levelled against the petitioner and he is in jail custody since last two months.

He has committed no offence and no dowry was ever demanded by him.

Learned counsel for the State has opposed the prayer for bail.

Considering matrimonial nature of the offence as well as detention of

petitioner in jail custody, he is directed to be released on bail on furnishing bail bond

of Rs. 10,000/- (Ten thousand) with two sureties of the like amount each to the

satisfaction of Sri C.A. Moiz, learned Judicial Magistrate, 1st Class at Dhanbad in

connection with C.P. Case No.766 of 2008.

(D.N. Upadhyay, J)
NKC