IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25569 of 2010
1. LAXMAN CHOUDHARY
2. Pashupati Devi
3. Shankar Choudhary
4. Saroj Devi
Versus
The STATE OF BIHAR
------
For the Petitioners : Mr. Prakash Srivastava
For the O.P. : Mr. J.K. Giri
For the State : Mr. Jitendra Kr. Singh No.I.
—-
2/ 17.08.2010 Heard learned counsel for the petitioners, learned
counsel for the State and learned counsel for the complainant.
The allegation of torture for non-fulfillment of demand
of dowry is denied on the ground that son of petitioners no.1 and 2
went to his sasural fromwhere disappeared. A Case was lodged
making accused in-laws family members. To reply the same and to
save the skin, this case is lodged.
Taking that into consideration, prayer of the petitioners
for grant of anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 288-C of 2009 above named
petitioners shall be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of J.M., Ist Class, Raxaul at Motihari subject
to the conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)