High Court Patna High Court - Orders

Usha Devi & Anrs. vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Usha Devi & Anrs. vs The State Of Bihar on 22 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21791 of 2011
                                 Usha Devi & Anrs.
                                       Versus
                                 The State Of Bihar
                                      -----------

02/- 22/07/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The three petitioners are named accused in this

complaint case being mother-in-law and brothers-in-laws of the

complainant with 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, let the petitioners, namely, 1. Usha Devi, 2. Bindu Sah @

Bindeshwar Sah and 3. Bikash Kumar, be enlarged 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, Sadar, Motihari, in connection with Complaint

Case No. 133 of 2008, subject to condition laid down under Section

438 (2) of the Criminal Procedure Code with additional condition to

petitioner nos. 2 and 3, namely, Bindu Sah @ Bindeshwar Sah and

Bikash Kumar to remain physically present before the court below on

each and every date till appearance of the husband non-petitioner

Chandu Sah, in case of failure on two consecutive dates, without

giving any reasonable explanation, the liberty granted shall be deemed

to be cancelled.

       Praveen/-                                ( Akhilesh Chandra, J.)