IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27009 of 2010
1. ARUN PASWAN S/O LATE LEKHA PASWAN,
2. AJHOLA DEVI W/O LATE LEKHA PASWAN,
3. SANGITA DEVI W/O ARUN PASWAN,
4. SEEMA DEVI W/O SUDHIR PASWAN,
5. SUNAINA DEVI W/O SURESH PASWAN,
ALL R/O VILLAGE-DHURA, P.S. HALSI,
DISTRICT-LAKHISARAI.
--PETITIONERS
Versus
THE STATE OF BIHAR --OPP.PARTY
2 23.09.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The five petitioners are named accused in the
complaint case, being in-laws of the complainant, carry
general allegation of demand of dowry and torture etc. There
appears no medical support as regard to allegation of assault.
The grievance appears mainly against non-petitioner, the
husband.
Considering the facts and circumstances, the
petitioners, in the event of their arrest or surrender within four
weeks from today, are directed to be enlarged on bail on each
of them furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the
satisfaction of the Subdivisional Judicial Magistrate,
2
Lakhisarai, in Complaint Case no. 360 C of 2008, subject to
the conditions laid down in Section 438(2) of the Code of
Criminal Procedure, with additional condition that the
petitioner no.2, being male member, shall remain present
before the court below on each and every date for two years
or till disposal of the case, whichever is earlier. If the
petitioner no.1 fails to remain present on two consecutive
dates without any reasonable explanation the privilege
granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad