IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26124 of 2010
1. YASHODA DEVI, wife of Sri Jagdish Mahto
2. Jagdish Mahto, son of Ram Khelawan Mahto, all residents of Mohalla - Chutkia Bazar,
Yamunapur, P.S. - Malsalami and District - Patna.
------------ Petitioners.
Versus
THE STATE OF BIHAR ----- Opposite Party.
-------
02. 31.08.2010 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are named accused in this complaint case being
parents-in-law of the complainant carry general allegation of demand
of dowry, torture etc.
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,
Yashoda Devi and Jagdish Mahto, 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, Biharsharif (Nalanda), in connection
with Complaint Case No. 281-C/2007, subject to condition 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 at least for one year
or till disposal of the case whichever is earlier, in case of failure on
two consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)