High Court Patna High Court - Orders

Shambhu Nath Jha @ Biru Jha &Amp; … vs The State Of Bihar on 3 July, 2008

Patna High Court – Orders
Shambhu Nath Jha @ Biru Jha &Amp; … vs The State Of Bihar on 3 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.17227 of 2008
                         SHAMBHU NATH JHA @ BIRU JHA & ORS
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

4. 03.07.08. This is an application filed under Section 438 Cr.P.C. in

connection with Warisaliganj P.S. Case No. 13/08 for offence under Section

498(A) and 3 and 4 of Dowry Prohibition Act.

Heard.

Learned counsel for the petitioners submitted that, though, the

case has been filed under Section 498(A) I.P.C. and 3 and 4 of Dowry

Prohibition Act, but the petitioners are distantly related to the husband and are

not expected to torture the victim.

In view of the above submissions, prayer of the petitioners

namely; Shambhu Nath Jha @ Biru Jha, Malti Devi @ Malti Kumari and

Prabhakar Jha @ Prabhakar Kumar @ Gariban Jha for grant of anticipatory

bail is allowed. They are directed to surrender in the court below within four

weeks from today. In that event of they shall be enlarged 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 Chief Judicial Magistrate, Nawada, in

connection with Warisaliganj P.S. Case No. 13 /08, subject to the conditions as

laid down under Section 438(2) Cr.P.C.

     M. Pal.                                                      (Rekha Kumari, J.)