High Court Patna High Court - Orders

Rama Shankar Choudhary @ Ramakant … vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Rama Shankar Choudhary @ Ramakant … vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.34036 of 2011
                   Rama Shankar Choudhary @ Ramakant Singh & Anr.
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 12.10.2011 Petitioners being parents of the deceased

husband are facing prosecution in a police case

registered under Sections 498A, 379/34 of the I.P.C.

The accusation is that the informant’s

husband died on 16.11.2009 in an accident and

thereafter the accused persons were torturing the

informant and driven her out from the matrimonial

house.

It is submitted by learned counsel for the

petitioners that they have no objection in allowing the

informant to enjoy the share of the husband in the

matrimonial house. Petitioners undertake to file an

affidavit before learned Court below that the service

benefits of the deceased husband of the informant will

be paid to the informant and they will not object in

payment of service benefits of the deceased husband of

the informant.

Considering the aforesaid facts, let the

petitioners namely 1. Rama Shankar Choudhary @

Ramakant Singh 2. Kalbasia Devi, in the event of their

arrest or surrender before the Court below within a
period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs.

10,000/-(ten thousand) each with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Rohtas at Sasaram in connection with

Shivsagar P.S. Case No. 45 of 2010, G.R. No. 568 of

2010.

(Dinesh Kumar Singh, J)
Shageer