IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23790 of 2010
1. BIMLA DEVI, wife of Nawal Kishore Prasad Singh, resident of village - Sadanandpur,
P.S. - Ballia, District - Begusarai.
2. Bindu Kumari, wife of Ashok Rai @ Ashoka the Grate, resident of village - Matihani, P.S.
- Matihani, District - Begusarai, at present resident of Miyanchak Chatti Road, P.S.
Town, District - Begusarai.
----------- petitioners.
Versus
THE STATE OF BIHAR ------ Opposite Party.
-------
02. 09.09.2010 Heard learned counsel for the two petitioners, learned
Additional Public Prosecutor for the State and learned counsel for the
informant.
Petitioners are named accused in this case being mother-
in-law and sister-in-law of the complainant informant, carry allegation
of demand of dowry, torture etc. and also after inducing the informant
getting earlier cases compromised but without any change in their
habit and torture to the informant etc. the main grievance appears
against the husband.
Considering the facts and circumstances of the case, in the
event of their arrest/surrender before the court below within four
weeks of receipt of the copy of this order, petitioners, namely, Bimla
Devi and Bindu Kumari, are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai, in connection with Begusarai Town P.S. Case
No. 86/2010, subject to condition laid down under Section 438(2) of
the Criminal Procedure Code with additional condition to remain
physically present before the court below on each and every date at
least for three years or till disposal of the case whichever is earlier, in
case of failure on two consecutive dates, the liberty shall be deemed
to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)
-2-