IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 30609 of 2011
1. Sheojee Rai.
2. Sri Niwas Rai.
3. Anjani Rai. All are sons of Late Raj Keshwar Rai.
Versus
The State of Bihar & Anr.
------------------------
02. 13.10.2011 Heard learned counsel for the petitioners,
complainant and the State.
The petitioners are apprehending their arrest in a
case registered under Sections 494, 498A and 406 of the
Indian Penal Code and Section 4 of D.P. Act.
Considering that the petitioners No. 2 and 3 are
the brothers-in-law of the complainant, let the petitioners
No. 2 and 3, above named be released on anticipatory bail
in the event of arrest or surrender before the learned
Court below within a period of four weeks from the date of
receipt of the order on furnishing bail bonds of Rs.
5,000/- (Five Thousand) each with two sureties of the like
amount each or any other surety as fixed by the Court to
the satisfaction of Chief Judicial Magistrate, Buxar in
connection with Complaint Case No. 1247 of 2010 subject
to the conditions as laid down under Section 438(2) of the
Code of Criminal Procedure as also subject to the
following conditions:- (i) That one of the bailors will be a
close relative of the petitioners who will give an affidavit
giving genealogy as to how he is related with the
2
petitioners. The bailor will also undertake to inform the
Court if there is any change in the address of the
petitioners. (ii) That the petitioners will be well
represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
With regard to petitioner No. 1, in the nature
of dispute between the parties, let this matter be referred
to the Patna High Court Mediation and Conciliation
Centre.
Put up after four months along with the report of
Mediation and Conciliation Centre.
Since the Opposite Party No 2 has already
appeared there is no need to further notice to her.
No coercive steps shall be taken against the
petitioner No. 1 till further order in connection with
Complaint Case No. 1247 of 2010 pending before the
Chief Judicial Magistrate, Buxar.
(Anjana Prakash, J.)
Vikash/-