Citation : 2025 Latest Caselaw 5466 Jhar
Judgement Date : 2 September, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Revision No. 744 of 2025
Anisha Kumari @ Munni Swansi, aged about 33 years, D/o Late Bhagat
Swansi, R/o Village- Pelaul, P.O. Bichna, P.S. Murhu, District- Khunti
... Petitioner
-Versus-
The State of Jharkhand ... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI
-----
For the Petitioner : Mrs. Nivedita Kundu, Advocate For the State : Mrs. Vandana Bharti, A.P.P.
-----
04/02.09.2025 In course of argument, it has been argued by the learned counsel for
the petitioner that the husband of the deceased has been acquitted vide
judgment dated 10.07.2024. She submits that the petitioner is not the family
member. She further submits that the charge-sheet has been submitted
against the petitioner under Section 304-B/306/34 of the Indian Penal Code.
She also submits that the petitioner was not named in the FIR.
2. Call for the case diary.
3. Let this matter appear on 07.10.2025.
4. Till the next date, charge shall not be framed against the petitioner in
connection with S.T. Case No.20 of 2024, arising out of Murhu P.S. Case
No.45/2022, pending in the Court of the learned District Additional Sessions
Judge, 1st at Khunti.
5. I.A. No.10230 of 2025, meant for stay, is therefore disposed of.
(Sanjay Kumar Dwivedi, J.) Ajay/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!