High Court Patna High Court - Orders

Anita Devi &Amp; Anr vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Anita Devi &Amp; Anr vs State Of Bihar on 9 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.31633 of 2010

                   (1)    ANITA DEVI WIFE OF BECHU SHARMA
                   (2)    BECHU SHARMA S/O LATE MAHAVIR SHARMA,
                            BOTH R/O BATRAHA, WARD NO.24, P.S.+
                            DISTRICT-SAHARSA.
                                                 --PETITIONERS

                                           Versus

                    THE STATE OF BIHAR                   --OPP.PARTY




3   09.11.2010

Heard learned counsel for the petitioners and

learned additional Public Prosecutor for the State.

Petitioners are named accused in this case with

allegation to assault the informant in a petty dispute.

However, parties, who are related to each other, have already

entered into compromise, as submitted.

In the event of informant supporting

compromise with her free will and consent by appearing as a

witness and her husband stood as one of the bailors, the

petitioners, in the event of arrest or surrender within four

weeks from today, are directed to be enlarged on bail on each

of them furnishing bonds of Rs.10,000/- (Rupees ten

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

satisfaction of the Chief Judicial Magistrate, Saharsa, in
2

Saharsa Sadar P.S. Case no. 102 of 2010, subject to the

conditions laid down in Section 438(2) of the Code of

Criminal Procedure with additional condition that the

petitioners shall remain present before the court below on

each and every date till disposal of the case. If the petitioners

fail to remain present on two consecutive dates without any

reasonable explanation the privilege granted shall be deemed

to be cancelled.

(Akhilesh Chandra, J.)

AAhmad