IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11702 of 2010
1. BEDAMO DEVI
2. BIR BAHADUR PRASAD
-------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
3 29.7.2010 Heard learned counsel for the parties.
Demand of motorcycle, cruelty for its
non-fulfilment soon before the death within
seven years of marriage in matrimonial house
though is there but submission of learned
counsel for the petitioners is that husband of
the deceased is alleged for having relation with
his step-mother. Deceased and complainant were
against the father-in-law, mother-in-law and the
husband that is extended by the informant that
some incident took place in his presence in
which the petitioners who are uncle and aunt of
deceased’s husband have been shown giving
threatening in case demand was not fulfilled
which appears not justified for refusal of
anticipatory bail.
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
2
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, Rohtas at Sasaram in
Karagahar P.S. Case No. 78/08, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)