High Court Patna High Court - Orders

Badri Singh & Ors. vs The State Of Bihar & Anr. on 6 July, 2011

Patna High Court – Orders
Badri Singh & Ors. vs The State Of Bihar & Anr. on 6 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA

                         Cr.Misc. No.21216 of 2011

            1.   Badri Singh, Son of late Bujhawar Singh
            2.   Pavitri Devi, Wife of Badri Singh
            3.   Sanjay Singh, Son of Badri Singh
            4.   Laxmi Devi, Wife of Sanjay Singh
            5.   Madan Singh, Son of Badri Singh
            6.   Pinki Devi, Wife of Madan Singh
            7.   Shivwa Devi, Wife of Ganesh Singh
                 All resident of village-Dahila, P.S.-Hathauri, District-
                 Muzaffarpur.                         ....................Petitioners.

                                   Versus
            1. The State of Bihar.
            2. Sunita Devi, Wife of Rakesh Singh, D/o Ram Naresh Singh,
               Village-Bareeda, P.S.-Minapur, District-Muzaffarpur.
                                               ..............Opposite Parties.
                                 -----------

2/- 06.07.2011 Heard learned counsel for the petitioner and

learned counsel appearing for the State.

Apprehending their arrest in connection with

Complaint Case No. C449/2010 registered for the offence

under Sections 498(A), 307, 406, 420, 343 and 34 of the

Indian Penal Code, the petitioners have prayed for bail.

Learned counsel for the State opposes the prayer

for bail.

Taking into consideration the fact that the case

arises of a complaint and cognizance has been taken under

Section 498(A) of the Indian Penal Code. The petitioners are

in-laws and there is no direct role attributed against them,

let the petitioners namely Badri Singh, Pavitri Devi, Sanjay

Singh, Laxmi Devi, Madan Singh, Pinki Devi & Shivwa Devi,
2

in the event of their arrest at the hands of police or

surrender before the Court below, be released on bail in

connection with Complaint Case No. C449/2010 on

furnishing bail bonds of Rs. 5,000/- (Five thousand) with

two sureties of the like amount each to the satisfaction of

Shri Jawed Alam, J.M. 1st Class, Sikarahana, East

Champaran.

Sanjeet/-                               (Ashwani Kumar Singh, J.)