IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20049 of 2010
1.
RAJENDRA YADAV SON OF LATE RAMASHRAY YADAV
2. MEENA DEVI WIFE OF RAJENDRA YADAV
3. VIPIN YADAV @ VIPIN KUMAR SON OF RAJENDRA YADAV
Versus
STATE OF BIHAR
2. 14.6.2010 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted for
the offence under sections 323, 504, 494, 406, 498A of the Indian
Penal Code and ¾ of the Dowry Prohibition Act.
Considering that the petitioners are the parents-in-law and
brother-in-law of the complainant and there is no specific overt-act
against them, let the petitioners, above named, in the event of their
surrender, within four weeks from today in connection with Complaint
case No.312C of 2009 shall be released on anticipatory bail on
furnishing bail bonds of Rs. 5,000/- (five thousand) each two sureties
of the like amount each to the satisfaction of the S.D.J.M., Lakhisarai,
subject to the conditions as laid down u/s.438(2) Cr.P.C. and (i) that
one of the bailors will be a close relative of the petitioners, who will
give an affidavit giving genealogy as to how he is related with the
petitioners. The bailors will undertake to furnish information to the
court about any change in the address of the petitioners and (ii) that
the petitioners will be well represented on each date and if they fail to
do so on two consecutive dates, their bail will be liable to be
cancelled.
Narendra/Fahad ( Anjana Prakash, J. )