IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20641 of 2010
1. HARI MANDAL @ HIRA MANDAL
2. Tulsiya Devi
3. Thepu Mandal
4. Chameli Devi
5. Yogendra Mandal
6. Sunil Mandal
7. Rambilash Mandal
8. Mohrir Mandal @ Mohril Mandal ...... Petitioners
Versus
STATE OF BIHAR
-----------
2. 17.06.2010 Heard the learned Counsel for the petitioners and
the learned counsel for the State.
The defence of the petitioner husband and his
family members is of generalized allegation under Sections 498A,
504 of the Penal Code and Section 3 / 4 of the Dowry
Prohibition Act.
Having considered the facts and circumstances of
the case, let the petitioners 2 to 8, above named, surrender in
the court below within a period of four weeks from today when
they shall be enlarged on anticipatory bail on furnishing bail
bonds of Rs. 20,000/- (Twenty thousand) with two sureties of
the like amount each to the satisfaction of ACJM Lakhisarai
in Complaint Case No. 551 C of 2008.
The submission on behalf of the husband petitioner
no. 1 is for revival of matrimonial harmony.
Let the petitioner no. 1 surrender in the court
below within like period when he shall be enlarged on
anticipatory bail for a period of six months only on furnishing
bail bonds of Rs. 20,000/- (Twenty thousand) with two sureties
of the like amount each to the satisfaction of ACJM Lakhisarai
in Complaint Case No. 551 C of 2008.
If during this period of six months or on expiry
thereof the petitioner no. 1 physically appears before the court
below and prays for regular bail, it shall be decided on its own
merit when the court below shall at its wisdom assess the
development in the matter, respective attitude and demeanour of
the parties and then proceed to dispose of such application for
regular bail.
Snkumar/
(Navin Sinha,J.)