High Court Patna High Court - Orders

Manni Devi vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Manni Devi vs The State Of Bihar on 9 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.3112 of 2011
                               UPENDRA SINGH
                                       with
                           Cr.Misc. No.3152 of 2011
                                 MANNI DEVI
                                       with
                           Cr.Misc. No.4273 of 2011
                           HARI JEE @ HARI SINGH
                                     Versus
                         THE STATE OF BIHAR & ANR.
                                    -----------

02.. 09.03.2011 Heard learned counsel for the petitioners and

informant.

The petitioners, who are the maternal uncle,

mother, and husband of the deceased, apprehend their arrest

in a case registered under Sections 498A, 379, 504, 341/34 of

the I.P.C. and Section ¾ of Dowry Prohibition Act.

Learned counsel for the petitioners submits that

he is ready to resume conjugal life.

In that view of the matter this Court is not

deliberating on the accusation part of the F.I.R. let the

petitioners namely, Upendra Singh (in Cr. Misc. No. 3112 of

2011) and Manni Devi (in Cr. Misc. No. 3152 of 2011), in

the event of their arrest or surrender before the Court-below

within a period of 12 weeks from today, be released on

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

thousand) each with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Gaya in

connection with Rampur P.S. Case No. 155 of 2010 subject
2

to condition laid down under Section 438 (2) of the Cr.P.C.

Let the husband Hari Jee @ Hari Singh, in the

event of his arrest/surrender before the court-below within a

period of 12 weeks from today, be released provisionally on

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

thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Gaya in connection

with Rampur P.S. Case No. 155 of 2010 subject to condition

laid down under Section 438(2) of Cr.P.C.

Let the court-below fix a date for appearance of

both sides when the petitioner will take back the informant to

her matrimonial house and keep her with full dignity and

honour. The learned court-below will confirm the

anticipatory bail of the husband, if substantially the

matrimonial harmony gets restored within a period of one

year.

( Dinesh Kumar Singh, J.)
Mkr.