IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29335 of 2010
1. Prabhu Choudhary, son of Vikram Choudhary
2. Jeeyoti Devi, wife of Prabhu Choudhary
3. Vikram Choudhary, son of Hari Choudhary
4. Shanti Devi, wife of Vikram Choudhary
5. Yogi Choudhary, son of Palku Choudhary
6. Gyanti Devi, wife of Yogi Choudhary.......Petitioners.
Versus
1. The State of Bihar
2. Manju Devi, wife of Gramhra Choudhary....Opposite Parties.
-----------
2 12. 08. 2010. Heard learned counsel for the petitioners and the State.
The petitioners are apprehending their arrest in a
complaint case in which cognizance has been taken under Sections
323, 354 and 504/34 of the Indian Penal Code and Section 3 of the
Prevention of Witch (Daain) Practices Act, 1999.
It is alleged that petitioners being family members of the
complainant assaulted the complainant, since the complainant was
practising the Witch (Daain) Craft.
Considering the nature of allegations and both sides
being family members, let the above named petitioners be released
on bail in the event of arrest or surrender in the court below within a
period of twelve weeks from today, on furnishing bail bond of Rs.
10,000/- (Ten thousand) each with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Bettiah
West Champaran, in connection with Tr. No. 2784 of 2010 arising
out of Complaint Case No. 1337 of 2009, subject to the conditions
as laid down under Section 438 (2) of Cr.P.C.
m.p. (Dinesh Kumar Singh, J.)