IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37229 of 2010
SHANKAR CHOUDHARY & ANR
Versus
THE STATE OF BIHAR
-----------
02 26.11.2010 Heard learned counsel for the petitioners as well as
learned P.P. for the State.
Admittedly, petitioners are parents-in-law of the
complainant and no specific allegation of any overt act has been
attributed against these petitioners. Moreover, the husband of the
complainant has already filed matrimonial suit under Section 9 of
Hindu Marriage Act against the complainant.
In view of the aforesaid circumstances, petitioners,
namely, Shankar Choudhary and Parwati Devi, in the event of their
arrest/surrender within thirty days from the date of communication
of this order to the concerned court in connection with Complaint
Case No. 552 of 2009, shall be released on bail on furnishing bail
bonds of Rs. 10,000/- with two sureties of the like amount each to
the satisfaction of C.J.M, Madhepura subject to condition as laid
down under Section 438(2) of the Cr.P.C.
Shahzad ( Hemant Kumar Srivastava, J.)