IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18474 of 2010
1. GURIA KUMARI @ GURIA KESHARI daughter of Bishwanath Prasad Keshari
2. Putul Devi wife of Pramod Pd. Keshari --------------------------------Petitioners.
Versus
STATE OF BIHAR .
-----------
3. 25.6.2010 Heard Learned counsel for the petitioners and the State.
Petitioners are gotni and daughter of another gotni
apprehending their arrest for the differences in between the wife and
husband on the allegation of demand and torture followed by assault and
for offence under section 386 of the Indian Penal Code a divorce case is
filed on behalf of the husband much earlier to filing of the complaint.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, 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 the C.J.M., Munger, in connection with
Complaint Case no.592( C ) of 2008 ,subject to the conditions as laid
down under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )