High Court Jharkhand High Court

Rajwanti Devi & Ors vs State Of Jharkhand on 25 March, 2011

Jharkhand High Court
Rajwanti Devi & Ors vs State Of Jharkhand on 25 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                     A.B.A. No. 3511 of 2010
                                           ...
            1. Rajwanti Devi
            2. Pran Saw
            3. Upendra Saw                            ...   ...     Petitioners
                               ­V e r s u s­
           The State of Jharkhand & Another           ...     ...     Opposite Party
                                       ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                       ...
           For the Petitioners                : ­ Mr. Rakesh Kumar Sinha, Advocate.
           For the O.P. No. 2/Complainant : ­ Mr. M.B. Lal, Advocate.
                                       ...
05/25.03.2011

Anticipatory bail application filed by Rajwanti Devi, Pran Saw and 
Upendra Saw, is moved by Sri Rakesh Kumar Sinha, learned counsel for 
the   petitioners   and   opposed   by   Sri   M.B.   Lal,   learned   counsel   for   the 
opposite party no. 2.

At the outset, it is submitted by learned counsel for the petitioners 
that petitioner no. 3 namely Upendra Saw is ready to keep complainant as 
his wife with all respect, honour and dignity.

In view of aforesaid submission, I allow this application and direct 
the petitioners to surrender in the court below positively on 8th  of April, 
2011 and on that day the complainant shall also remain present in the 
court below. The learned court below is directed to enlarge them on bail 
on their furnishing bail bond of Rs. 10,000/­(Ten Thousand) each with two 
sureties   of   the   like   amount   each   to   the   satisfaction   of   Chief   Judicial 
Magistrate,   Dhanbad,   in   connection   with   C.P.   Case   No.   1025   of   2009, 
subject to the condition as laid down under section 438(2) of the Cr.P.C.

Learned   court   below   is   also   directed   to   send   complainant   with 
petitioner no. 3 after taking written undertaking from him that he will keep 
the complainant as his wife with all respect, honour and dignity. All the 
petitioners are further directed to give an written undertaking that they 
will not torture the complainant in future. If in future, the complainant had 
any complaint against the petitioners, she may file an application before 
the   court   below   and   court   below   will   make   an   inquiry   on   the   said 
allegation and pass order in accordance with law. 

    (Prashant Kumar, J.)
sunil/