IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25202 of 2011
1. Shatrughan Singh @ Shatrudhan Singh, son of late
Kaleshwar Singh
2. Binod Singh @ Binod Kumar Singh, son of Sri
Shatrughan Singh @ Shatrudhan Singh'
3. Girija Devi, wife of Sri Binod Singh @ Binod Kumar
Singh
All residents of village - Karnal, Chandi Police Station -
Charpokhari in the district of Bhojpur.
-------- Petitioners.
Versus
1. The State of Bihar
2. Smt. Binda Devi, wife of Sanjay Singh, Daughter of
Sri Haribansh Singh, presently residing in village -
Berath, Police Station - Chauri in the district of
Bhojpur.
------------Opposite Party
***********
02. 23.08.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State.
The three petitioners, apprehending their
arrest in connection with Complaint Case No. 2100C
of 2010, giving rise to Tr. No. 3004/2010, pending in
the court of Sub-Divisional Judicial Magistrate,
Bhojpur, Ara, are named accused in this case being
in-laws of the complainant with allegation of demand
of dowry, torture etc (mental and physical).
Submission is that main grievance appears
against non-petitioner the husband who intends to
resume and continue matrimonial relationship with
the complainant.
Considering the facts and circumstances of
2
the case, in the event of their arrest or surrender
within a period of four weeks, let the above-named
petitioners be enlarged on bail on furnishing bail
bond of sum of Rs. 10,000/- (ten thousand only)
each with two sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial Magistrate,
Bhojpur, Ara, in connection with Complaint Case
No. 2100C of 2010, giving rise to Tr. No. 3004/2010,
subject to condition under section 438(2) of the Code
of Criminal Procedure, and additional condition with
respect to petitioner nos. 1 and 2 to attend the court
regularly at least for two years or till disposal of the
case, whichever is earlier and in the event of failure
on two consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)