High Court Patna High Court - Orders

Aruna Devi vs State Of Bihar on 15 November, 2010

Patna High Court – Orders
Aruna Devi vs State Of Bihar on 15 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35493 of 2010
                                          ARUNA DEVI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 15.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state assisted by learned counsel

for the informant.

Petitioner, namely, Aruna Devi being mother-in-

law of the informant apprehends her arrest in connection

with Arrah Nawada P.S. Case No. 230 of 2010 registered

under sections 498A, 379/34 of the Indian Penal Code and

3/4 of Dowry Prohibition Act.

There is no allegation of any overt act against the

petitioner and, moreover, the husband of the informant has

already filed a Suit for restitution of conjugal rights.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioner, Aruna Devi shall be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand)

with two sureties of the like amount each in connection with

Arrah Nawada P.S. Case No. 230 of 2010 to the

satisfaction of Chief Judicial Magistrate, Bhojpur, Ara subject

to condition as laid down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)