High Court Patna High Court - Orders

Suresh Singh &Amp; Ors vs State Of Bihar on 24 August, 2010

Patna High Court – Orders
Suresh Singh &Amp; Ors vs State Of Bihar on 24 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.1288 of 2010
                              1. SURESH SINGH
                              2. Naresh Singh
                              3. Kalpdeo Singh @ Kalpdev Mahto
                              4. Santoo Devi @ Sato Devi
                                      Versus
                                 The STATE OF BIHAR
                                      ------

3/ 24.08.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

No doubt differences are there in between the wife and

husband as submitted but torture or cruelty for non-fulfillment of

any demand cannot be believed because of the reason that the first

male issue when grown up to five years then demands was started to

be made. Matrimonial case for restitution prior and after filing of the

case are filed by the husband.

Considering the facts and circumstances of the case, the

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with C.R. No. 1894 of 2008 corresponding to T.R. No.

2510 of 2009, above named petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand)each with two

sureties of the like amount each to the satisfaction of J.M., Ist Class,

Madhubani subject to the conditions as laid down under Section

438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)