High Court Patna High Court - Orders

Asha Murmu &Amp; Ors vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Asha Murmu &Amp; Ors vs State Of Bihar on 2 July, 2008
                 In the High Court of Judicature at Patna
                       Cr. Misc. No.22380 of 2008
           Asha Murmu & Ors. Vrs. The State of Bihar & Anr.
                                  ****

/3/ 02.07.2008 Counsel for the petitioners is permitted to implead

the complainant as opposite party no. 2.

2. Issue notice to opposite party no. 2 to show cause

why the prayer for anticipatory bail on behalf of the

petitioners in connection with Complaint Case No. 516 C of

2007 pending in the Court of the Chief Judicial Magistrate,

Araria, be not allowed.

3. Notice will go under ordinary process as well as

under registered cover with A/D for which requisites etc.

must be filed within one week, failing which this application,

as against the opposite party concerned, shall stand rejected

without further reference to a Bench.

4. Petitioner no. 1, Asha Murmu, is father-in-law,

petitioner no. 2, Talamani Devi, is mother-in-law, petitioner

no. 3, Suklal Murmui, is brother-in-law, petitioner no. 4,

Jagan Devi, and petitioner no. 6, Laxmi Devi, are sisters-in-

law, and petitioner no. 5, Babulal Marandi, is the husband of

petitioner no. 4. They are apprehending their arrest in

connection with the aforementioned case. Counsel for the
2

petitioners submits that there is misunderstanding in between

the complainant and her husband. So far petitioner are

concerned, they have been named being the family members.

5. Considering the facts, the prayer for anticipatory

bail on behalf of the petitioners, above named, is allowed.

They are directed to be released on anticipatory bail, in case

of their surrender before the Court concerned within two

weeks from today, on furnishing bail bonds of Rs.10,000/-

(rupees ten thousand) each with two sureties of the like

amount each in connection with the aforementioned case to

the satisfaction of the above mentioned Court, subject to the

condition laid down under Section 438(2) of the Criminal

Procedure Code.

( Mridula Mishra, J. )
Cp:3S.A.