IN THE HIGH COURT OF JHARKHAND AT RANCHI k
A.B.A. No. 3177 of 2011
1. Mathura Modi;
2. Yasoda Devi
3. Bipin Modi @ Bipin Prasad Modi
4. Renu Devi ... ... Petitioners
-V e r s u s -
1. The State of Jharkhand
2. Pinki Devi ... ... Opposite Parties
...
CORAM: - HON'BLE MR. JUSTICE D. N. UPADHYAY
For the Petitioners : Mr. Ramawatar Sharma, Advocate.
For the State: : XXX
2/20.10.2011
The petitioners are accused in connection with Complaint Case No. 164
of 2011 for the offence under Sections 323, 498A and 379 of the Indian Penal
Code.
It reveals from the complaint that Pinki Devi was subjected to torture for
want of motorcycle and golden chain demanded in terms of dowry by her husband
and in-laws. She was not provided proper fooding and subjected to assault. Lastly,
she was driven out from the matrimonial home and hence, this case.
It is submitted that all the family members have been implicated with
false implication. No dowry was ever demanded nor the complainant was subjected
to torture or ill treatment.
Nobody appears on behalf of the State.
Considering the matrimonial nature of dispute, the petitioners above
named, are directed to surrender before the Court below within a period of three
weeks from today and on such surrender, they are directed to be released on bail
on furnishing bail bonds of Rs.10,000/- (Rupees Ten Thousand) each, with two
sureties of the like amount each to the satisfaction of Judicial Magistrate, Ist Class,
Koderma in connection with Complaint Case No. 164 of 2011 subject to the
condition as laid down under Section 438(2) of the Cr.P.C..
(D. N. Upadhyay, J.)
RC