IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12006 of 2011
REKHA DEVI @ SUGBA
Versus
THE STATE OF BIHAR
-----------
2 18.04.2011 Heard learned counsels for the petitioner
and the State.
The petitioner being the married sister of
the husband is apprehending her arrest in a complaint
case in which cognizance has been taken under
Sections 498A, 323, 494 of the Indian Penal Code and
4 of Dowry Prohibition Act.
The accusation against the husband, father-
in-law, mother-in-law and petitioner is of demand of
dowry and due to non fulfillment of the same they
assaulted and tortured the complainant. It appears that
the thrust of accusation is against the husband.The
mother-in-law with similar accusation has been granted
anticipatory bail vide Cr. Misc. No. 35030 of 2010.
Considering the aforesaid facts, let the
petitioner namely, Rekha Devi @ Sugba, in the event
of her 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) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
-2-
Munger, in connection with Complaint Case No. 1028C
of 2009, subject to conditions as laid down under
Sections 438(2) Cr.P.C.
( Dinesh Kumar Singh, J.)
Ibrar/-