IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30287 of 2010
1.
CHHATHU CHAUHAN, Son of Somar Chauhan
2.SONAMA DEVI, Wife of Chhathu Chauhan
3.SULENDRA CHAUHAN, Daughter of Chhathu Chauhan
All Resident of Village Deokali Bigha, P.S. Manpur, District Nalanda.
………Petitioners
Versus
THE STATE OF BIHAR
………Opposite Party
03/- 08-11-2010 Heard learned counsel for the three petitioners
and Additional Public Prosecutor for the State, who is
armed with carbon copy of the case diary up to paragraph
nos. 6 dated 09.07.2010.
Petitioners are named accused in this case being
in-laws of deceased daughter of the informant carries
allegation of demand of dowry, torture etc. There is one
U.D. case at the instance of petitioner no. 2 alleging death
of the victim by sun-stroke. During investigation nothing
appears specific against these petitioners.
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, 1. Chhathu Chauhan, 2.
Sonama Devi and 3. Sulendra Chauhan, are directed to be
-2-
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, Nalanda at Biharsharif in connection with
Manpur P.S. Case No. 18 of 2009, 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 till disposal of
the case, in case of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)