High Court Patna High Court - Orders

Shiv Narayan Mahto &Amp; Anr vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Shiv Narayan Mahto &Amp; Anr vs State Of Bihar on 16 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20409 of 2010
                 1.

SHIV NARAYAN MAHTO S/O LATE RAGHUBANSHI MAHTO

2. REKHA DEVI WIFE OF SURYA NARAYAN MAHTO
Versus
STATE OF BIHAR

2. 16.6.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek anticipatory bail in a case

instituted for the offence under sections 498A, 323, 498 and

504 of the Indian Penal Code.

It has been submitted that the petitioners are not even

the family members of the complainant and apart from having

been mentioned in the column of the accused there is no

allegation that they harassed the complainant.

In view of such, in the event of surrender of the

petitioners, named above, within four weeks from today in

connection with Complaint case No.334 of 2005 T.R.No.564 of

2009, they shall be released on anticipatory bail on furnishing

bail bonds of Rs. 5,000/- (five thousand) with two sureties of the

like amount each to the satisfaction of the S.D.J.M.,

Dalsingsarai, District Samastipur, subject to the conditions as

laid down u/s.438(2) Cr.P.C. and (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 petitioners.

The bailors will undertake to furnish information to the court

about any change in the address of the petitioners and (ii) that

the petitioners will be well represented on each date and if they
-2-

fail to do so on two consecutive dates, their bail will be liable to

be cancelled.

Narendra/                        ( Anjana Prakash, J. )