IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6301 of 2011
MANJU DEVI WIFE OF FONU THATHERA.
------------ PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 28.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the wife of the brother
of husband is apprehending her arrest in a case
registered under Sections 498A and 304/34 of the
Indian Penal Code.
The marriage was performed four years prior
to the occurrence.
There is allegation of demand of Rs. 50,000/-
though, there is accusation against the entire in-laws
family members, but, the specific accusation is against
the husband and mother-in-law.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of her arrest or surrender before the learned
Court below within a period of 12 weeks from today,
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
2
satisfaction of the learned Additional Chief Judicial
Magistrate, Masaurhi in connection with Masaurhi P.S.
Case No. 195/2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-