High Court Jharkhand High Court

Saroj Sinha @ Saroj Prasad Sinha vs State Of Jharkhand & Ors on 19 May, 2011

Jharkhand High Court
Saroj Sinha @ Saroj Prasad Sinha vs State Of Jharkhand & Ors on 19 May, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No. 1657 of 2011

          Saroj Sinha @ Saroj Prasad Sinha                 .....Petitioner
                                 Versus
          The State of Jharkhand & Anr.                 .....Opposite Parties

          Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA

                                      ---------
          For the Petitioner          : Mr. K.K. Mishra, Advocate
          For the State               : APP
                                      --------
03-19/05

/2011 Heard.

It is submitted that petitioner-husband is in jail since 10.2.2011
in this case registered under sections 498(A), 379/34 of the IPC and
that petitioner is ready and willing for mediation/conciliation to keep
the informant with full dignity of wife along with children as the
marriage was solemnized 13 years back.

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, Dhanbad, in connection with
Jorapokhar (Pathardih) P.S. Case No. 151 of 2010, G.R. No. 1923 of
2010, on the condition that one of the bailers will be his close
relative.

( R. K. Merathia, J)

Rakesh/