High Court Jharkhand High Court

Smt.Shanti Devi & Ors vs State Of Jharkhand on 10 February, 2011

Jharkhand High Court
Smt.Shanti Devi & Ors vs State Of Jharkhand on 10 February, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   A.B.A. No. 2661 of 2010
                                         ...
           1. Smt Shanti Devi
           2. Birendra Narayan Pandey
           3. Paresh Kumar                          ...   ...    Petitioners
                               ­V e r s u s­
           The State of Jharkhand                   ...     ...    Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Mukesh Kumar, Advocate.
           For the Complainant        : ­ Mr. Ajit Kumar, Advocate.
                                      ...
05/10.02.2011

Anticipatory   bail   application   filed   by   Smt   Shanti   Devi, 
Birendra Narayan Pandey and Paresh Kumar, is moved by Sri Mukesh 
Kumar, learned counsel for the petitioners and opposed by Sri Ajit 
Kumar, learned counsel for the Complainant.

It appears that a divorce suit has been filed by the husband on 
14.05.2008 and thereafter, the complainant appeared in that suit. It 
then   appears   that   the   present   complaint   filed   on   19.08.2008. 
Petitioners   are   father­in­law,   mother­in­law   and   brother­in­law 
(dewar).   The   allegations   in   the   complaint   petition   is   general   in 
nature. 

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioners to surrender in the court below 
by 22nd  of February, 2011 and in the event of their surrender, 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   Judicial 
Magistrate, Ranchi, in connection with Complaint Case No. 1907 of 
2008, subject to the condition as laid down under section 438(2) of 
the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/