IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21451 of 2008
1. RABINDRA NATH MISHRA
2. Bimla Mishra alias Bimal Mishra
3. Anita Jha alias Anita
4. Anand Moha Jha
Versus
THE STATE OF BIHAR
-----------
3. 07.7.2008 Petitioners apprehend their arrest in Raj
Nagar P.S.Case No.95/2007 registered under
Sections 498A/ 34 of the Indian Penal Code,
Section 3/4 of the Dowry Prohibition Act and pray
for grant of anticipatory bail.
Mr.Pushkar Narain Shahi, appearing on
behalf of the petitioners, submits that the
petitioners are other than the husband of the
victim lady and there is general and omnibus
allegation against them
Mr.Dinesh Singh, Additional Public
Prosecutor appears for the State.
Having heard learned counsel for the party
and taking into consideration the facts and
circumstances of the case, I allow this
application and direct that in the event of
arrest/surrender within four weeks, petitioners,
named above, be enlarged on bail on furnishing
personal bond of Rs.10,000/ (ten thousand) each
with two sureties of the like amount each to the
satisfaction of the Chief judicial Magistrate,
Madhubani in Raj Nagar P.S.Case No.95 of 2007
(G.R.No.875/2007).
2
However, before releasing the petitioners,
the learned Magistrate shall ensure that the
husband of the victim lady, whose prayer for bail
has already been rejected by order dated 7.7.2008
passed in Cr.Misc. No.24215 of 2008, surrendered
in the case.
(C.K.Prasad)
ahk