IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24295 of 2011
1.Laxami Singh, Son of Jodhan Singh.
2.Jodhan Singh, Son of Late Bilat Singh.
3.Jalo Devi, Wife of Laxmi Singh.
4.Dhanpat Singh, Son of Late Bilat Singh.
5.Ramchandra Singh, Son of Dhanpat Singh.
6.Sunita Devi @ Anita Devi, Wife of Ranjan Singh.
7.Manju Singh @ Manju Devi, Wife of Ramchandra Singh.
All resident of Village South Madhura, P.S. Narpatganj, District
Araria.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
-------------
03/- 17/10/2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State,
who is armed with carbon copy of the case diary up to
paragraph – 90 dated 22.11.2010.
During course of the day learned counsel
for the petitioners is permitted to make necessary
correction in the application as regard to petitioner no.
7.
After some argument, learned counsel for
the petitioners seeks permission to withdraw this
application as regard to petitioner nos. 1, 2, 4 & 5 with
a liberty to surrender before the court below within a
fortnight for a prayer of regular bail, which shall be
considered on its own merit, without being prejudiced
of instant withdrawal.
Permission is granted.
Accordingly, this application with respect
to petitioner nos. 1, 2, 4 & 5 stands disposed of as
withdrawn.
The remaining three female petitioners
apprehending their arrest in connection with a case
registered for the offence punishable under Sections
302, 201, 494/34 of the Indian Penal Code and Section
¾ of the Dowry Prohibition Act, are named accused in
this case being in-laws of deceased sister of the
informant, who died within five years of marriage
under some unnatural circumstances.
Submission is that against the petitioners
there is general and omnibus allegation and the
husband of the deceased, who apart from others carries
specific allegation of having another wife recently, is
in custody.
Considering the facts and circumstances of
the case, in the event of their arrest/surrender before
the court below within four weeks, let the above
named petitioner nos. 3, 6 & 7 be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand
only) each with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Araria, in
connection with Narpatganj P.S. Case No. 140 of
2010, subject to condition laid down under Section
438(2) of the Criminal Procedure Code.
( Akhilesh Chandra, J.)
Praveen/-