High Court Patna High Court - Orders

Kailash Singh Baghail @ Kailash … vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Kailash Singh Baghail @ Kailash … vs State Of Bihar on 17 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.25666 of 2010
          1. KAILASH SINGH BAGHAIL @ KAILASH SINGH, son of Late
             Prayag Singh
          2. Parmila Devi, wife of Kailash Singh Baghail
             Both are resident of village-Mahisauri P.S.-District-Jamui

                                Versus
                            STATE OF BIHAR
                               -----------

2. 17.08.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Really it is case of torture but not upon the

complainant rather on her behalf upon these

petitioners who are old father-in-law and mother-in-

law. Marriage is of the year 1984, the husband is

not made accused in the case and the complainant is

Anganbari Sevika allegedly only to capture all the

property this case is lodged, there appears none

application of mind while the cognizance has been

taken and anticipatory bail application is refused.

Having regard to the fact and

circumstances of the case, in the event of their arrest

or surrender within one month from the date of

receipt/production of a copy of this order in

connection with Complaint Case no. 848C of 2009,

above named, petitioners shall be released on

anticipatory bail on furnishing bail bonds of Rs.

10,000/- (ten thousand) each with two sureties of
2

the like amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Jamui, subject to the

conditions as laid down under Section 438 (2) Cr.

P.C.

Anand Kr.                                   ( Mandhata Singh, J.)