High Court Patna High Court - Orders

Karni @ Dugo Devi &Amp; Ors vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Karni @ Dugo Devi &Amp; Ors vs State Of Bihar on 30 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.29976 of 2010
                           1. KARNI @ DUGO DEVI
                           2. SUKHO SAH
                           3. ANUPLAL SAH
                                 ------------------------- PETITIONERS
                                              Versus
                                     STATE OF BIHAR
                                            -----------

2 30.9.2010 Heard learned counsel for the parties.

Complainant married with accused no.2.

and torture caused upon her is not accepted.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released 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 Sri

S.K.Mishra, Judicial Magistrate, 1st Class,

Banka in Complaint Case No. 469/2010, subject

to the condition as laid down under section

438(2) Cr.P.C.

AI                                                          ( Mandhata Singh, J.)