IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19652 of 2010
1. SANJU DEVI, WIFE OF DULAR CHAND YADAV,
RESIDENT OF VILLAGE KANHAIPUR, P.S. MOKAMA,
DISTRICT-PATNA.
2. ANJU DEVI, WIFE OF AJAY YADAV @ YADU YADAV,
RESIDENT OF VILLAGE-KONDI, P.S. BARH, DISTRICT-
PATNA.
.........................................................PETITIONERS.
Versus
THE STATE OF BIHAR....................OPPOSITE PARTY.
-----------
For the Petitioners : Mr. Prem Ranjan Kumar, Advocate.
For the State : Mr. U.S.P. Singh, A.P.P.
————-
3. 17.6.2010. Heard learned counsel for the petitioners and the
learned A.P.P. for the State.
The petitioners apprehend their arrest in a case
registered under Sections 323, 504, 494, 406, 498A of the
Indian Penal Code besides Sections 3/4 of the Dowry
Prohibition Act.
It has been submitted on behalf of the petitioners
that they are married sister-in-law (nanads) of the complainant.
It has also been submitted that there is general and omnibus
allegation without anything specific against these petitioners. It
is also contended that the father-in-law and mother-in-law of the
2
complainant had already been granted anticipatory bail by a
Bench of this Court vide order dated 14.6.2010 passed in
Criminal Misc. No.20049 of 2010.
Having considered the facts and the circumstances
of the case, let the petitioners, namely, (1) Sanju Devi and (2)
Anju Devi, in the event of their arrest or surrender by them
within four weeks from today, be enlarged on bail on their
furnishing bail bond of Rs.10,000/(Rupees Ten Thousand) each
with two sureties of the like amount each to the satisfaction of
the S.D.J.M., Lakhisarai, in connection with Complaint Case
No.312(C)/2009, subject to the conditions laid down under
Section 438(2) Cr.P.C.
(Dr. Ravi Ranjan, J)
P.S.