High Court Jharkhand High Court

Dulu Pradhan & Ors vs State Of Jharkhand on 21 April, 2011

Jharkhand High Court
Dulu Pradhan & Ors vs State Of Jharkhand on 21 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           B.A. No.2213 of 2011

                1.Dulu Pradhan
                2.Dhanu Pradhan
                3.Aditya Pradhan
                4.Lankeshwar Pradhan                         .... Petitioners
                                   Versus
            The State of Jharkhand                             ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioners       : Mr. R.P.Gupta, Advocate
            For the O.P.              : APP
                                   -----

 2/21.04.2011

The petitioners are accused in the case registered for the offence under
sections 304(B)/34 of the Indian Penal Code.

Learned counsel for the petitioners submitted that the petitioners have
been falsely implicated in the case; petitioner no.1 is the husband, petitioner
no.2 is the father-in-law and the petitioner nos. 3 & 4 are younger brother-in-law
(Dewars) of the deceased; the deceased died due to accidental fire; petitioners
are in custody since February,2010.

Learned APP opposed the prayer for bail of the petitioners and submitted
that the petitioner no.1 is the husband of the deceased and against him, there is
allegation of demand of dowry and torture to the deceased and ultimately
causing her death; there is direct material against the petitioner no.1.

Regard being had to the nature of allegation and the materials against
the petitioner no.1, I am not inclined to release the above named petitioner no.1
on bail. Accordingly, the prayer for bail of the above named petitioner no.1 is
rejected.

So far as the above named petitioner nos. 2, 3 & 4 is concerned, they are
directed to be released 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
learned Additional Sessions Judge, F.T.C.-V, Chaibasa in connection with S.T.
no.121 of 2010, arising out of Chakradharpur P.S. case no.144 of 2009.

( Narendra Nath Tiwari, J.)
s.b.