High Court Jharkhand High Court

Kalawati Devi vs State Of Jharkhand on 26 September, 2011

Jharkhand High Court
Kalawati Devi vs State Of Jharkhand on 26 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6975 of 2011

          Kalawati Devi                                  .....   Petitioner
                                     Versus
          The State of Jharkhand                         ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :     Mr. Vijay Kumar Roy
          For the State              :     A. P.P.

                                  -----
2/26.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 304B/34
and 3 / 4 of the D.P. Act in connection with Deori P.S. Case no.69 of 2010,
corresponding to G.R. No.606 of 2010 (S.T. No. 248/2011).

Though there is allegation against the petitioner, who is the mother-in-law
of the deceased, to have subjected the deceased to cruelty and torture for
demand of dowry and to have caused her dowry death, but it appears that father-
in-law of the deceased has been granted bail by order dated 27.8.2010 in B.A.
No.6083 of 2010.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Kalawati Devi is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Sessions
Judge, Giridih, in connection with Deori P.S. Case no.69 of 2010, corresponding to
G.R. No.606 of 2010 (S.T. No. 248/2011).

(H. C. Mishra, J)
R.Kumar