IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3928 of 2010
------
1. Veena Devi
2. Mohini Devi
3. Sushila Devi
4. Bharat Chandra ... .... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners : Mr. Sanjay Prasad, Advocate
For the State : Mr. I.N. Gupta, A.P.P.
-----
4 /15.12.2010
Anticipatory bail application filed by petitioners, Veena Devi, Mohini
Devi, Sushila Devi and Bharat Chandra is moved by Sri Sanjay Prasad, counsel
for the petitioners and opposed by Sri I.N. Gupta, Additional P.P.
This is a case under Section 498A of the Indian Penal Code.
Petitioners are sisters-in-law, mother-in-law and father-in-law of the informant.
There is vague and omnibus allegation against all the accused persons.
Considering the aforesaid facts and circumstances of the case, I
direct the petitioners, above named, to surrender in the court below by 5th
January 2011. If the petitioners surrender by that time, learned court below is
directed to enlarge them on bail on furnishing bail bond of Rs. 10,000/- (Ten
thousand) each with two sureties of the like amount each to the satisfaction of
learned C.J.M.,
Dhanbad in connection with Baghmara (Sonardih)P.S. Case No. 109 of 2010
corresponding to G.R. No. 1602 of 2010, subject to the condition as laid down
under Section 438 (2) of the Cr.P.C.
(Prashant kumar, J)
R.K./