High Court Jharkhand High Court

Urmila Devi & Anr vs State Of Jharkhand on 22 June, 2011

Jharkhand High Court
Urmila Devi & Anr vs State Of Jharkhand on 22 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                            A.B.A. No. 694 of 2011
                                          ...
             1. Urmila Devi
             2. Ghanshyam Yadav                           ----   ...      ...      Petitioners
                                  -V e r s u s-
             The State of Jharkhand                              ...      Opposite Party.
                                          ...
CORAM: - HON'BLE MR. JUSTICE H.C.MISHRA.
                                          ...
             For the Petitioners          : - Mr. Ashwini Kumar Upadhyay, Advocate.
             For the State                : - A.P.P.
                                          ...
4/22.06.2011

Heard learned counsel for the petitioners and learned counsel for the
State.

Vide order dated 25.04.2011, the anticipatory bail application so far
as it relates to the petitioner no. 2, Ghanshyam Yadav was dismissed as
infructuous.

The petitioner no. 1, Urmila Devi is apprehending her arrest in
connection with Deori P.S. Case No. 182 of 2010 for the alleged offence under
sections 304B/34 of the Indian Penal Code.

It is alleged that after marriage, the deceased was living with this
petitioner and there is allegation against the petitioner Urmila Devi of torturing the
deceased for demand of dowry. It is alleged that the death of the deceased has been
caused by this petitioner also.

In the facts and circumstances of the case, I am not inclined to grant
anticipatory bail to the petitioner Urmila Devi and as such, her payer is accordingly
rejected. If the petitioner surrenders before the court below and prays for regular
bail, the learned court below shall consider her defence and pass necessary orders
in accordance with law without being prejudiced by this order of rejection.

(H.C.Mishra, J.)
APK