IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18711 of 2011
SRI KRISHNA SHARMA @ SRI SINGH & ORS.
Versus
THE STATE OF BIHAR
-----------
2/ 16.6.2011 Heard.
The complainant was married, admittedly, in 1997 and
was not bearing a child. It further appears that she desired to
separate from the petitioners and was asking for earmarking her
share in the joint family property, which was not agreeable to the
petitioners.
It is contended that for these reasons, the complainant had
filed a false case. Contention further is that if the petitioners were
torturing the complainant, then how was it that her younger sister
was being married to one of the sons of petitioner no. 1.
Regard being had to the above facts and circumstances of
the case, let petitioners Sri Krishna Sharma alias Sri Singh, Chandra
Mani Devi, Juli Devi, Vijay Sharma and Pramod Kumar alias Foto,
either in the event of arrest by the police or surrender, be released on
bail on furnishing bail bond of Rs.10000/(ten thousand) each with
two sureties of the like amount each to the satisfaction of J.M. Ist
Class, Gaya in Complaint case no. 973 of 2008 subject to the
conditions laid down in section 438(2) Cr.P.C.
Anil/ ( Dharnidhar Jha, J.)