IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28759 of 2010
SURJA DEVI @ SURAJ DEVI
Versus
STATE OF BIHAR
-----------
2 27.9.2010 Heard learned counsel for the parties.
Petitioner is mother-in-law alleged for
torture for non-fulfilment of demand of dowry
followed by assault but husband of petitioner
having similar allegation has already been
allowed anticipatory bail by the court below
itself.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Sub-Divisional
Judicial Magistrate, Hilsa, District Nalanda in
Complaint Case No. 905C/2009, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)