IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (Jail)(DB) No.1142 of 2009
with
Criminal Appeal (Jail)(DB) No.144 of 2010
Dulo Devi ... Appellant (in Jail Appeal No.1142/09)
Pawan Paswan ... Appellant (in Jail Appeal No.144/10)
Versus
The State of Jharkhand ... .... ..... ... Respondent
------
CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
HON'BLE MR. JUSTICE R.R. PRASAD
------
For the Appellants: Mr. Pradeep Kumar Deomani (Amicus curiae)
For the Respondent: A.P.P.
-----
13 /28.03.2011
The death of 20 year old wife is alleged within 4 years of the marriage.
According to the post mortem report death has taken place by throttling with hands,
inside the house of the in-laws. The husband as well as the father-in-law and mother-
in-law are alleged to have been present, and because murder has taken place around
mid-night, therefore, likelihood is also that these two people would have been present.
The defence is of total denial. There is allegation of torture for dowry shortly before
death by all the three accused.
Considering all these circumstances, it is not a fit case for grant of bail
during the pendency of the appeal. However, paper books may be got prepared by
the office and the appeal will be listed for hearing after the paper books are ready.
(Sushil Harkauli, J.)
(R.R. Prasad, J.)
NKC