High Court Patna High Court - Orders

Asharfi Devi &Amp; Ors vs State Of Bihar on 13 January, 2011

Patna High Court – Orders
Asharfi Devi &Amp; Ors vs State Of Bihar on 13 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.30759 of 2010
                            1. ASHARFI DEVI
                            2. Kapildeo Bind
                            3. Rabindra Bind
                                   Versus
                              The STATE OF BIHAR
                                   ------

2/ 13.01.2011 Heard learned counsel for the petitioners and

learned counsel for the State.

Torture for demand of dowry is the allegation.

Petitioners are husband, father-in-law and mother-in-

law of the complainant. Submission on their behalf is

that complainant willingly left matrimonial home

deserted her husband for that she is not responding

positively to accompany her husband, while attempt

was made by the learned Sessions Judge noticing her to

appear for the purpose. Further, submission is that

complainant is not definite as when demand was made

for the first time as it is one day after the marriage in

complaint petition and after Duragaman in her

statement under enquiry on S.A.

Considering the facts and circumstances of

the case, the prayer of the petitioners is allowed.

In the event of arrest or surrender within one

month from the date of receipt/production of a copy of

this order in connection with Complaint Case No. 127C

of 2998 above named petitioners shall be released on

bail on furnishing bail bond of Rs. 10,000/- (ten
2

thousand)each with two sureties of the like amount

each to the satisfaction of J.M., Ist Class, Munger

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

shail                            (Mandhata Singh, J.)