IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5434 of 2011
Santosh Chauhan ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner :Mr. Pandey Ashok Nath Roy
For the State :A. P.P.
-----
3/10.10.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
304(B)/201/120(B)/34 of the Indian Penal Code, in connection with Patan
P.S. Case No. 37 of 2011 corresponding to G. R. Case No. 508 of 2011.
The petitioner is the husband of the deceased. Though, there is
allegation against the petitioner to have subjected the deceased to cruelty
and torture for demand of dowry and to have committed her dowry death,
but it appears that the FIR was lodged by the maternal uncle of the
deceased.
Learned counsel for the petitioner has submitted that the petitioner
has been falsely implicated in this case and all the family members of the
deceased have stated that the deceased had committed suicide for some
other reasons.
Learned A.P.P. has very fairly conceded that the family members of
the deceased have not supported the case.
In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Santosh Chauhan 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, Palamau at Daltonganj in connection with
Patan P.S. Case No. 37 of 2011 corresponding to G. R. Case No. 508 of
2011.
(H. C. Mishra, J)
Umesh/-