High Court Jharkhand High Court

Rahmat Ansari vs State Of Jharkhand & Anr on 26 September, 2011

Jharkhand High Court
Rahmat Ansari vs State Of Jharkhand & Anr on 26 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.5612 of 2011

          Rahmat Ansari                                  .....   Petitioner
                                     Versus
          The State of Jharkhand                         ....      Opposite Party

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

          For the Petitioner         :      Mr. S.K. Samanta
          For the State              :      A. P.P.

                                  -----
3/26.9.2011

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

Petitioner has been made accused for the offence under Sections
498A/313/506/34 of the Indian Penal Code and Section 3 / 4 of the Dowry
Prohibition Act, in connection with Dumari P.S. Case no.21 of 2011, corresponding
to G.R. No.762 of 2011.

There is allegation against the petitioner to have subjected his wife to
cruelty and torture for the demand of dowry.

Notice was issued to the wife of the petitioner, which has been served, but
she has not appeared.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Rahmat Ansari 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 Chief Judicial
Magistrate, Giridih, in connection with Dumari P.S. Case no.21 of 2011,
corresponding to G.R. No.762 of 2011

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