High Court Patna High Court - Orders

Bimla Devi vs State Of Bihar on 8 November, 2010

Patna High Court – Orders
Bimla Devi vs State Of Bihar on 8 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34109 of 2010
                                          BIMLA DEVI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2/ 08.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner, mother-in-law, along with her

(victim’s) husband is alleged for causing cruelty upon

the informant for non-fulfillment of demand of dowry.

Submission is that differences are there in between

the wife and husband due to informant’s pressing to

her husband to have money from this petitioner.

Considering the facts and circumstances of

the case, prayer of the petitioner 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 Samastipur

Town (M) P.S. Case No. 199 of 2010, above named

petitioner shall be released on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of C.J.M.,

Samastipur subject to the conditions as laid down

under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)