High Court Jharkhand High Court

Shakeel Ansari @ Shakil & Anr vs State Of Jharkhand on 10 February, 2011

Jharkhand High Court
Shakeel Ansari @ Shakil & Anr vs State Of Jharkhand on 10 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 4838 of 2010
                                      ...
           1. Shakeel Ansari @ Md. Shakil
           2. Afsari Begam                          ...     ...      Petitioners
                               ­V e r s u s­
           The State of Jharkhand                   ...       ...      Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Syed Naushad Ahmad, Advocate.
           For the State              : ­ Mr. Tapas Roy, APP.
                                      ...
                          
02/10.02.2011

Anticipatory   bail   application   filed   by   Shakeel   Ansari   @   Md. 

Shakil   and   Afsari   Begam,   is   moved   by   Sri   Syed   Naushad   Ahmad, 
learned counsel for the petitioners  and opposed by Sri Tapas Roy, 
learned Additional P.P. for the State.

It appears  that  the  deceased died due  to  burn  injury within 
seven   years   of   her   marriage.   There   is   also   allegation   against   the 
petitioners   and   other   family   members   that   they   have   tortured   the 
deceased for demand of dowry.

Considering   the   same,   I   am   not   inclined   to   enlarge   the 
petitioners   on   anticipatory   bail.  Accordingly,   the   anticipatory   bail 
application is rejected.

 

    (Prashant Kumar, J.)
sunil/