IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20005 of 2010
1. DEONARAYAN YADAV SON OF LATE MAHESHWARI YADAY.
2. SHANTI DEVI WIFE OF DEONARAYAN YADAV
Versus
STATE OF BIHAR
with
Cr.Misc. No.20310 of 2010
1. ANJALI RANI DAUGHTER OF DEO NARAYAN YADAV
2. SUNITA DEVI @BEBI DEVI WIFE OF SHRI BRAHMDEO YADAV
3. BRAHMDEO YADAV SON OF SHRI KULDEEP YADAV
Versus
THE STATE OF BIHAR
-------
2. 14.6.2010 Heard learned counsel for the petitioner and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under section 498A of the Indian Penal Code and 3/4
of the Dowry Prohibition Act.
The submission is that the petitioners are the parents in
law, the unmarried sister in law, the married sister in law and the
brother in law of the complainant, against whom there is a general
allegation that they had tortured the complainant on account of non-
fulfillment of demands of dowry.
In view of such, in the event of surrender of the
petitioners, named above, within four weeks from today in connection
with complaint case no. 573 of 2009, they shall be released on
anticipatory bail on furnishing bail bonds of Rs. 5,000/- (five
thousand) each with two sureties of the like amount each to the
satisfaction of the Sub Divisional Judicial Magistrate, Madhepura,
subject to the conditions as laid down under Section 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
-2-
to the court about any change in the address of the petitioners, (ii) that
the petitioners will give an undertaking that they will receive the
police papers on the given date and be present on the date fixed for
charge and if they fail to do so on two given dates and delays the trial
in any manner, their bail will be liable to be cancelled for reasons of
misuse and (iii) 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. )