IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28381 of 2010
1. Indra Mani Singh, S/o - Late Ramashish Singh, resident of quarter no. B-
488, Sector - 2 P.S. - Jagannathpur, P.O. Dhurba, District - Ranchi.
2. Smt. Janki Devi @ Janki, W/o - Indra Mani Singh, resident of quarter no. B-
488, Sector - 2 P.S. - Jagannathpur, P.O. Dhurba, District - Ranchi.
----------- Petitioners.
Versus
1. THE STATE OF BIHAR
2. Smt. Poonam Singh, D/o - Sri Vijay Kumar Singh resident of Quarter No.
21B, New Colony, Saharsa, P.S. - Saharsa Town, District - Saharsa.
--------- Opposite Parties.
-------
02. 12.10.2010 Heard learned counsel for the petitioners, learned
counsel representing the complainant and learned
Additional Public Prosecutor for the State.
Petitioners are being parents-in-law of the
complainant and the named accused in this case. The
main grievance appears against the husband who has
some own reasons.
Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioners, namely, Indra Mani Singh and Smt. Janki Devi
@ Janki, are directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Saharsa, in connection with
Complaint Case No. 511C of 2009, subject to condition
-2-
laid down under Section 438(2) of the Criminal Procedure
Code with additional condition with respect to petitioner
no.1 to remain physically present before the court below
on each and every date till disposal of the case, in case of
failure on two consecutive dates, the liberty shall be
deemed to be cancelled.
(Akhilesh Chandra, J.)
Rajeev/