IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26458 of 2010
1. NEERAJ MAHTO @ NIRAJ MAHTO son of Kishundeo Mahto
2. Kishundeo Mahto son of Anup Mahto
3. Phoolan Devi wife of Kishundeo Mahto----------------------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 25.8.2010 Heard Learned counsel for the petitioners and the State.
Petitioners are husband, father-in-law and mother-in-law of
the complainant alleged for torture due to non-fulfillment of demand of
dowry and further petitioner no.1 has married another lady is resolved
now by filing a compromise by the complainant.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, 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 amount
each to the satisfaction of the Sub-Divisional Judicial Magistrate,
Rosera, Samastipur, in connection with C.R. no.218 of 2009 ,subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Sudip ( Mandhata Singh,J )