High Court Patna High Court - Orders

Bedamo Devi &Amp; Anr vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Bedamo Devi &Amp; Anr vs State Of Bihar on 29 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.11702 of 2010
                    1. BEDAMO DEVI
                    2. BIR BAHADUR PRASAD
                    -------------------- PETITIONERS
                                               Versus
                                        STATE OF BIHAR
                                             -----------

3 29.7.2010 Heard learned counsel for the parties.

Demand of motorcycle, cruelty for its

non-fulfilment soon before the death within

seven years of marriage in matrimonial house

though is there but submission of learned

counsel for the petitioners is that husband of

the deceased is alleged for having relation with

his step-mother. Deceased and complainant were

against the father-in-law, mother-in-law and the

husband that is extended by the informant that

some incident took place in his presence in

which the petitioners who are uncle and aunt of

deceased’s husband have been shown giving

threatening in case demand was not fulfilled

which appears not justified for refusal of

anticipatory bail.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released on bail on
2

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

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Rohtas at Sasaram in

Karagahar P.S. Case No. 78/08, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                              ( Mandhata Singh, J.)