High Court Jharkhand High Court

Shahjahan Bibi vs State Of Jharkhand on 29 July, 2011

Jharkhand High Court
Shahjahan Bibi vs State Of Jharkhand on 29 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  B.A. No.3703 of 2011
                                        ------
            Shahjahan Bibi                                      ...    ......       Petitioner
                                         Versus

            The State of Jharkhand                ....   ...    ....   ...         Opp. Party
                                         ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioner       :      Mr. Pravin Kumar Pandey, Advocate
            For the Opp. Party       :      A.P.P.
                                            -----

03 /29.07.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 306 & 302/34 of the

Indian Penal Code.

It reveals from the fardbeyan that daughter of the informant hanged herself of

14.09.2008 at her matrimonial home. In this context, initially an U.D. case was

registered but after lapse of three months the informant came up with present

fardbeyan on the basis of which this case was registered on 04.01.2009. The

allegation against petitioner and other accused is that they had been committing

torture on the deceased and due to that she had committed suicide.

It is submitted that the mother-in-law has been granted bail by a Bench of this

Court vide order dated 18.05.2011 passed in B.A. No.2489 of 2011 and petitioner is

sister-in-law hence she also deserves bail. It is further submitted that no specific

allegation has been levelled against the petitioner.

Learned counsel for the State opposed the prayer for bail.

Admittedly there is delay of three months in lodging the instant case and

mother-in-law, having similar allegation, has been granted bail by a Bench of this

Court.

In the aforesaid fact and circumstances of the case, above named petitioner is

directed to be released on bail by the Court below on furnishing bail bond of Rs.

10,000/- (Ten thousand) with two sureties of the like amount each to the satisfaction

of learned Chief Judicial Magistrate, Garhwa in connection with Ranka (Chinia) P.S.

Case No.2/2009 corresponding to G.R. Case No.15 of 2009.

(D.N. Upadhyay, J)
NKC