High Court Patna High Court - Orders

Ajeet Chauhan @ Ajeet Kumar vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Ajeet Chauhan @ Ajeet Kumar vs State Of Bihar on 9 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.38172 of 2010
                      AJEET CHAUHAN @ AJEET KUMAR
                                        Versus
                                 STATE OF BIHAR
                                          with
                            Cr.Misc. No.38209 of 2010
                               DHARMSHEELA DEVI
                                        Versus
                                 STATE OF BIHAR
                                          with
                            Cr.Misc. No.36919 of 2010
                                   RUNIYA DEVI
                                        Versus
                                 STATE OF BIHAR
                                      -----------

2 9.3.2011 Heard learned counsel for the parties.

Petitioners are Dewar, mother-in-law and

cousin mother-in-law of the deceased lady.

Submission on their behalf is that torture if

was caused the reason was the act of father-in-

law who was intending to have illicit relation

with the deceased if was supported by these

petitioners also, may not be believed for

refusal of anticipatory bail. Father-in-law and

husband are in jail custody.

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 petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) each with two sureties of the like
2

amount each to the satisfaction of Additional

Chief Judicial Magistrate, Hilsa (Nalanda) in

Chandi P.S. Case No. 143/2010, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                       ( Mandhata Singh, J.)