IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34109 of 2010
BIMLA DEVI
Versus
STATE OF BIHAR
-----------
2/ 08.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner, mother-in-law, along with her
(victim’s) husband is alleged for causing cruelty upon
the informant for non-fulfillment of demand of dowry.
Submission is that differences are there in between
the wife and husband due to informant’s pressing to
her husband to have money from this petitioner.
Considering the facts and circumstances of
the case, prayer of the petitioner 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 Samastipur
Town (M) P.S. Case No. 199 of 2010, above named
petitioner shall be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction of C.J.M.,
Samastipur subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)