High Court Jharkhand High Court

Tekam Marandi & Anr vs State Of Jharkhand on 9 June, 2011

Jharkhand High Court
Tekam Marandi & Anr vs State Of Jharkhand on 9 June, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            B.A. No. 3250 of 2011
                                     ---
      1. Tekam Marandi
      2. Dulali Hembram @ Dulari Hembram               Petitioners
                                   Versus
      The State of Jharkhand                             Opp. Party
                                   ---
      CORAM:     The Hon'ble Mr. Justice R.K. Merathia
                                     ---
      For the Petitioners: Mr. Kaushik Sarkhel, Advocate
      For the State:      A.P.P.
                                           ---

2. 09.06.2011

Heard.

It is submitted that the petitioners are parents-in-law of
the deceased; and that the doctor opined that the cause of death was
asphyxia due to hanging; and that the petitioners are in jail for more
than five months; and that the husband of the deceased is already in
jail.

In the facts and circumstances of this case, petitioners,
above named, are directed to be released on bail on furnishing bail
bonds of Rs. 10,000/- (Rupees Ten Thousand) each, with two sureties
of the like amount each, to the satisfaction of Chief Judicial
Magistrate, Jamtara in connection with Nala (Bindapathar) P.S. Case
No. 113 of 2010 corresponding to G.R. No. 622 of 2010 with the
condition that (1) one of the bailers shall be the close relative of the
petitioners, (2) the other should have landed property within the local
jurisdiction of the court below and (3) petitioners shall attend the
court concerned regularly.

(R.K. Merathia, J)
Ranjeet/