High Court Patna High Court - Orders

Yogendra Lal Deo & Ors. vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Yogendra Lal Deo & Ors. vs The State Of Bihar on 13 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.22153 of 2011
                    1.Yogendra Lal Deo son of late Sahdev Lal Deo
                    2.Mala Devi @ Malo Devi wife of Yogendra Lal Deo
                    3.Dharmendra Lal Deo son of Yognedra Lal Deo
                    4.Sangita Devi wife of Dharmendra Lal Deo
                     All residents of village-Jatuka, P.S.-Manigachhi
                      District-Darbhanga.
                                               Versus
                                         The State Of Bihar
                                               -----------

2. 13.7.2011. Heard learned counsel for petitioners and learned

counsel for the State.

Apprehending their arrest the petitioners seek bail in a

case arising out of a complaint in which cognizance has been taken

for the offence under section 498A of the Indian Penal Code.

It is submitted that petitioner no.1 is father-in-law,

petitioner no.2 is mother-in-law, petitioner no.3 is brother-in-law

(Bhainsur) and petitioner 4 is sister-in-law (Gotni). Learned counsel

for the petitioners submits that admittedly marriage of the

complainant took place on 23.4.1998 and the complainant is blessed

with three children out of wedlock with co-accused Sanjay Lal Deo.

Learned counsel for the petitioners has also brought on record an

enquiry report submitted by the police officer to the Senior

Superintendent of Police, Darbhanga which is marked as Annexure-

2 to this bail petition. The said enquiry was conducted pursuant to

some sort of allegation made by the complainant against her

husband and in-laws. The enquiry report dated 3.1.2010 goes to

suggest that the police officer opined that there was incompatibility

between husband and wife and allegation of subjecting her to cruelty

was found unfounded.

Taking into consideration the aforesaid fact as also the
2

fact that the case arises out of a complaint, let the petitioners,

namely, 1.Yogendra Lal Deo, 2. Mala Devi @ Malo Devi, 3.

Dharmendra Lal Deo and 4.Sangita Devi in the event of their arrest

or surrender before the court below within a period of four weeks

from the date of communication of the order be released on bail on

furnishing bail bonds of Rs.5,000/- (five thousand) with two sureties

of the like amount each to the satisfaction of Sub. Divisional

Judicial Magistrate, Darbhanga in connection with C.R. Case

No.2775 of 2010 (T.R. No.3765 of 2011).

Md.S.                            ( Ashwani Kumar Singh, J.)