High Court Patna High Court - Orders

Deven Lal &Amp; Anr vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Deven Lal &Amp; Anr vs State Of Bihar on 4 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24170 of 2008
                                   DEVEN LAL & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 4.7.2008. Heard counsel for the petitioners and the State.

On the basis of complaint petition Kochadhaman P.S.Case

no.124 of 2004 has been registered for offence under sections 323 and

376 of the Indian Penal Code. in which both the petitioners who are

husband and wife are named as accused. Petitioner no.1 is elder

brother of the husband of the complainant. It has been submitted by

the counsel for the petitioner that subsequently the complainant has

filed a petition before the C.J.M. that she does not want to proceed

with the matter.

Considering the aforesaid fact, prayer for anticipatory bail is

allowed. The petitioners namely 1. Deven Lal and Sweety Devi are

directed to surrender before the C.J.M.Kishanganj within four weeks

from today and on their so surrendering they shall be enlarged on bail

on their furnishing bail bond of Rs.10,000/- (Ten thousand) each with

two sureties of the like amount each to the satisfaction of

C.J.M.Kishanganj in connection with Kochadhaman P.S.Case no.124

of 2004 subject to the condition as laid down under Section 438(2

Cr.P.C.

(Mridula Mishra, J)
Sss/-