High Court Patna High Court - Orders

Baleshwar Singh &Amp; Anr vs State Of Bihar on 27 April, 2011

Patna High Court – Orders
Baleshwar Singh &Amp; Anr vs State Of Bihar on 27 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.35716 of 2010
                                   1. BALESHWAR SINGH
                                   2. Chinta Devi
                                              Versus
                                   The STATE OF BIHAR
                                            -----------

4/ 27.04.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners, father-in-law and mother-in-law, are

apprehending their arrest for the allegation of killing for non-

fulfillment of demand of dowry. Submission of the learned

counsel for the petitioners is that petitioners have not been alleged

for making any demand or causing any cruelty rather that is made

against the husband only.

Considering the facts and circumstances of the case,

prayer of the petitioners for bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Gurua P.S. Case No. 46 of 2010 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 S.D.J.M., Sherghati, Gaya subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)