High Court Jharkhand High Court

Deoki Devi vs State Of Jharkhand on 21 April, 2011

Jharkhand High Court
Deoki Devi vs State Of Jharkhand on 21 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 800 of 2011
                                     ...
           Deoki Devi                                   ...     ...       Petitioner
                              ­V e r s u s­
           The State of Jharkhand                     ...         ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Tarun Kumar Sinha, Advocate.
           For the State             : ­ Mr. R.C.P. Sah, A.P.P.
                                     ...
02/21.04.2011

Anticipatory bail application filed by Deoki Devi, is moved by 
Sri     Tarun   Kumar   Sinha,   learned   counsel   for   the   petitioner   and 
opposed   by   Sri   R.C.P.   Sah,   learned   Additional   P.P.   for   the   State.

Impugned order shows that husband of complainant has been 
granted anticipatory bail. Petitioner is mother­in­law of complainant 
and allegation against her is similar to husband of complainant.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by 2nd  of May, 2011 and in the event of her surrender, the learned 
court below is directed to enlarge her on bail on her furnishing bail 
bond of Rs. 10,000/­(Ten Thousand) with two sureties  of the like 
amount each to the satisfaction of J.M., Giridih, in connection with 
Complaint Case No. 746 of 2009 corresponding to T.R. No. 1382 of 
2010, subject to the condition as laid down under section 438(2) of 
the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/