IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17723 of 2010
1. LAL BABU
2. Abadhesh Kr.
3. Lalu Singh
4. Ram Kali Devi
5. Bablu Kumar
Versus
STATE OF BIHAR & ANR
-----------
2. 15.6.2010 Heard learned counsel for the petitioners
and the State.
The defence of the petitioner’s husband in a
Police case under Sections 363 and 365/34 of the
Penal Code is that subsequently matrimonial harmony
has been revived.
If the petitioners appear along with the
victim girl and pray for regular bail, it is directed to be
considered and disposed off on the very date that they
surrender keeping in mind that the duty of the Courts
is to promote and encourage matrimonial harmony
and not to hamper the same by judicial orders.
The application stands disposed.
Let the order be communicated through FAX
to the Court of S.D.J.M, West (Muzaffarpur) in
connection with Saraiya Police Station Case No. 334 of
2005 at the cost of the petitioners.
P. Kumar ( Navin Sinha, J.)