IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41921 of 2010
1. RAM SEWAK SHARMA
2. SAVITRI DEVI
Versus
STATE OF BIHAR .
-----------
2/ 26/03/2011 Heard learned counsel for the petitioners and
learned counsel for the State.
The submission on behalf of the father-in-law
and the mother-in-law in a case under Section-498A,
379 and 504 of Indian Penal Code is that the allegations
are that their son had re-married when he had earlier
married the complainant nearly 12 years ago.
Considering the submission on their behalf let
the petitioners above named surrender before the court
below within four weeks when they shall be enlarged on
anticipatory bail upon furnishing the bail-bonds of
Rs.20,000/- (twenty thousand) each along with two
sureties of the like amount each to the satisfaction of
Sri S.K. Singh, J.M. 1st Class, Sherghati, Gaya in
connection with Complaint Case No.325 of 05 subject to
the conditions laid down under Section-438(2) of
Cr.P.C.
KC ( Navin Sinha, J.)