IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 1962 of 2011
Poonam Kumari @ Punam Kumari .....Petitioner
Versus
The State of Jharkhand .....Opposite Party
Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. Mahendra Singh Chhabra, Advocate
For the Informant :Mr. Sanjay Kumar, Advocate
--------
04-18/05
/2011 Heard.
Mr. Chhabra, learned counsel for the petitioner, submitted that
as per the prosecution case, the informant gave Rs.45,000/- to the
petitioner by way of three installments but only one installment was
deposited and against that only Rs.2500/- was returned to the
informant forfeiting the balance amount of Rs.12,500/- and that
petitioner is prepared to return Rs.45,500/- to the informant along
with compensation as may be fixed by this Court and on this if the
informant agrees the case may be settled.
Mr. Sanjay Kumar, learned counsel appearing for the informant,
submitted that the informant is ready to settle the case on the
amount fixed by this Court.
A draft of Rs.30,000/- ( Thirty thousand only) is being handed
over by Mr. Chhabra to Mr. Sanjay Kumar, drawn in the name of the
informant, which Mr. Sanjay Kumar accepts on behalf of the
informant.
In the circumstances, petitioner above named, is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- ( Ten
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Bokaro, in connection with
Harla P.S. Case No. 100 of 2010, G.R. No. 1343 of 2010, on the
condition that petitioner will deposit a draft of Rs.25,000/-( Twenty
five thousand only) more in favour of the informant in the court
below, which the informant will be entitled to encash.
Parties will then file a joint compromise petition in the court
below.
The learned court below will dispose of the case in terms of
such compromise.
With these observations and directions, this bail application is
disposed of.
The order may be sent by fax at the cost of the petitioner.
( R. K. Merathia, J)
Rakesh/