High Court Jharkhand High Court

Hanny Kumar Khosla @ Hemant Khosla … vs State Of Jharkhand on 27 June, 2011

Jharkhand High Court
Hanny Kumar Khosla @ Hemant Khosla … vs State Of Jharkhand on 27 June, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI

                              B.A. No.4082 of 2011
                                    ------
            Hanny Kumar Khosla @ Hemant Khosla @ Hamant Kumar Khosla ......Petitioner
                                    Versus

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

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

02 /27.06.2011

Heard learned counsel for the parties.

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

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

There is allegation in the written report that the informant Isha Kumari was

subjected to torture and assault by her husband and in-laws for want of more dowry.

It is submitted that a stereo typed allegation with regard to demand of dowry

and torture has been levelled and the petitioner is rotting in jail since last four

months.

Learned counsel for the State opposed the prayer for bail.

Considering the detention of the petitioner in jail custody and general nature

of allegation with regard to dowry and torture, as levelled against him, he is directed

to be released on bail by the Court below on furnishing bail bond of Rs. 10,000/-

(Ten thousand) with two sureties of the like amount each to the satisfaction of Sri

S.N. Sinha, learned Judicial Magistrate, 1st Class, Jamshedpur in connection with

Golmuri P.S. Case No.16 of 2011 corresponding to G.R. Case No.165 of 2011.

(D.N. Upadhyay, J)
NKC