High Court Patna High Court - Orders

Deonarayan Yadav &Amp; Anr vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Deonarayan Yadav &Amp; Anr vs State Of Bihar on 14 June, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.20005 of 2010
           1. DEONARAYAN YADAV SON OF LATE MAHESHWARI YADAY.
           2. SHANTI DEVI WIFE OF DEONARAYAN YADAV
                                    Versus
                             STATE OF BIHAR
                                     with
                          Cr.Misc. No.20310 of 2010
         1. ANJALI RANI DAUGHTER OF DEO NARAYAN YADAV
         2. SUNITA DEVI @BEBI DEVI WIFE OF SHRI BRAHMDEO YADAV
         3. BRAHMDEO YADAV SON OF SHRI KULDEEP YADAV
                                    Versus
                           THE STATE OF BIHAR
                                    -------

2. 14.6.2010 Heard learned counsel for the petitioner and the State.

The petitioners seek anticipatory bail in a case instituted

for the offence under section 498A of the Indian Penal Code and 3/4

of the Dowry Prohibition Act.

The submission is that the petitioners are the parents in

law, the unmarried sister in law, the married sister in law and the

brother in law of the complainant, against whom there is a general

allegation that they had tortured the complainant on account of non-

fulfillment of demands of dowry.

In view of such, in the event of surrender of the

petitioners, named above, within four weeks from today in connection

with complaint case no. 573 of 2009, they shall be released on

anticipatory bail on furnishing bail bonds of Rs. 5,000/- (five

thousand) each with two sureties of the like amount each to the

satisfaction of the Sub Divisional Judicial Magistrate, Madhepura,

subject to the conditions as laid down under Section 438 (2) Cr.P.C.

and (i) that one of the bailors will be a close relative of the petitioners,

who will give an affidavit giving genealogy as to how he is related

with the petitioners. The bailors will undertake to furnish information
-2-

to the court about any change in the address of the petitioners, (ii) that

the petitioners will give an undertaking that they will receive the

police papers on the given date and be present on the date fixed for

charge and if they fail to do so on two given dates and delays the trial

in any manner, their bail will be liable to be cancelled for reasons of

misuse and (iii) that the petitioners will be well represented on each

date and if they fail to do so on two consecutive dates, their bail will

be liable to be cancelled.

Narendra/ Fahad                           ( Anjana Prakash, J. )