IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6108 of 2011
Nandini Bera ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Tarun Kumar
For the State : A. P.P.
-----
5/14.11.2011
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
of the Indian Penal Code in connection with Birsanagar P.S. Case no.98 of 2011,
corresponding to G.R. No. 820 of 2011.
The petitioner is the mother-in-law of the deceased and there is direct
allegation against this petitioner also to have subjected the deceased to cruelty
and torture for the demand of dowry, due to which the deceased brunt herself.
The deceased was brought to hospital where she informed the informant that due
to torture of her mother-in-law and other in-laws, she had put herself on fire.
In the facts and circumstances of the case, I am not inclined to release the
petitioner Nandini Bera on bail. Accordingly, prayer for bail stands rejected.
(H. C. Mishra, J)
R.Kumar