IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1158 of 2011
Magaram Bauri .... Petitioner
Versus
State of Jharkhand and another ... Opposite Parties
Coram : HON'BLE MR. JUSTICE D.N.UPADHYAY
For the petitioner (s): Mr.Amit Kumar
For the Opposite Parties : Addl.P.P.
12.09.2011
Heard the learned counsel for the petitioner and the learned
counsel for the State.
This is an application for grant of anticipatory bail filed by the
petitioner in connection with complaint case No. 516/2009 for the offence
registered under sections 498A of the Indian Penal Code.
This case has been filed against the petitioner by the
complainant Babita Devi alleging that she was subjected to torture and cruelty for
want of more dowry.
It is submitted that the matter has been settled between the
parties and the complainant has no objection if the petitioner is granted
anticipatory bail.
Learned counsel for the complainant concedes the fact.
Since the matter has been settled between the parties, the
petitioner above named is directed to appear/ surrender before the court below
within a period of two weeks positively from the date of this order and on his
surrender, he shall be released on bail on furnishing bail bond of Rs.10,000/-
( rupees ten thousand) with two sureties of the like amount each to the
satisfaction of Sri B.K. Tiwari, Judicial Magistrate, 1st Class, Bokaro, in
connection with complaint case No. 516/2009, subject to the conditions laid
down under section 438(2) Cr.P.C.
Ambastha/- ( D.N.Upadhyay,J.)