High Court Patna High Court - Orders

Mostt.Kunti Devi vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Mostt.Kunti Devi vs State Of Bihar on 14 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17244 of 2010
                                 MOSTT.KUNTI DEVI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3. 14.6.2010 Heard learned counsel for the petitioner for

the State and for the complainant who has appeared

suo motu.

The submission under Sections 406 and

498(A) of the Penal Code and Section ¾ of the Dowry

Prohibition Act is of generalized allegations against the

entire family when notice has already been issued to the

complainant in Cr. Misc. No. 12805 of 2010, preferred

by the husband of the complainant.

Considering the facts and circumstances of

the case, let the petitioner above named surrender in

the Court below within a period of four weeks from

today when she shall be enlarged on anticipatory bail

on furnishing bail bonds of Rs. 20,000/-(twenty

thousand) with two sureties of the like amount each to

the satisfaction of the S.D.J.M., Gopalganj in

connection with Complaint Case No. 1774/09, Tr. No.

3225/2009.

P. Kumar                                                        (Navin Sinha, J.)