IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A No. 2951 of 2011
----
1. Usha Devi @ Smt. Usha Devi
2. Kartik Prasad Keshri @ Kartik Prasad...... Petitioners
-- Versus --
The State of Jharkhand .......... Opposite Party
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Petitioners : Mr. Sudhansu Kumar Deo, Advocte
For the State : Mr. P.K. Appu, A.P.P.
For the O.P.No.2 :
----
02/ 19.09.2011
The petitioners have filed this application
apprehending their arrest in this case which has been registered
for the offence committed under Sections 498A/34 of the Indian
Penal Code and under Section 3/4 of the Dowry Prohibition Act,
now pending in the court of Chief Judicial Magistrate, Deoghar.
The counsel for the petitioners submits that the
petitioner No.2 namely Kartik Prasad Keshri @ Kartik Prasad has
already been arrested by the police, therefore, he seeks
permission to withdraw the prayer for anticipatory bail in respect
of Petitioner No.2. Regarding petitioner No.1, namely Usha Devi
@ Smt. Usha Devi, the counsel for the petitioners submits that
she is sister-in-law (gotni) of the informant and there is no specific
allegation made against her by the informant.
Considering the aforesaid submissions, the
petitioner No.1 namely Usha Devi @ Smt. Usha Devi is directed
to surrender before the trial court within a period of one month
from the date of this order i.e 19.9.2011, and if she so surrenders,
the trial court is directed to release her on bail, on furnishing bail
bond of Rs.10,000/- (Ten Thousand), with two sureties of the like
amount each, to the satisfaction of the trial court /Chief Judicial
Magistrate, Deoghar, in connection with Deoghar Town P.S.
Case No. 161 of 2011, corresponding to G.R.Case No.446 of
2011, subject to the conditions that one of the bailors will be her
close relative and another will be of local resident having
immovable property within the jurisdiction of the trial court
concerned and subject to the conditions laid down under Section
438(2) Cr.P.C.
(JAYA ROY, J.)
SI/-