IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2240 of 2011
KARI SAH AND ORS.
Versus
THE STATE OF BIHAR
-----------
2. 22.02.2011. Heard learned counsels for the
petitioners and the State.
The petitioners being the family
members of the husband are apprehending
their arrest in complaint case in which
cognizance has been taken under Sections
498A, 406 of the I.P.C. and Section ¾ of the
D. P. Act.
It is alleged against the petitioners
to have tortured the complainant for the
sake of dowry and also taken away the
belongings of the complainant.
It is submitted by the learned counsel
for the petitioners that the husband is
ready to keep the complainant as wife with
full dignity and honour.
Considering general in nature of
allegation, let the petitioners, Kari Sah,
Meghu Sahu, Sitaram Sahu, Chander Devi, Arti
Devi and Rinku Devi be released on bail on
the aforesaid undertaking given by the
husband before the learned court below in
the event of arrest or surrender before the
-2-
learned court below within a period of
twelve weeks from today in connection with
C.R. No. 711 of 2009 on furnishing bail bond
of Rs. 10,000/-(Ten Thousand)each with two
sureties of the like amount each to the
satisfaction of the learned S.D.J.M.,
Rosera(Samastipur), subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U.K. (Dinesh Kumar Singh,J)