IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24170 of 2008
DEVEN LAL & ANR
Versus
STATE OF BIHAR
-----------
2 4.7.2008. Heard counsel for the petitioners and the State.
On the basis of complaint petition Kochadhaman P.S.Case
no.124 of 2004 has been registered for offence under sections 323 and
376 of the Indian Penal Code. in which both the petitioners who are
husband and wife are named as accused. Petitioner no.1 is elder
brother of the husband of the complainant. It has been submitted by
the counsel for the petitioner that subsequently the complainant has
filed a petition before the C.J.M. that she does not want to proceed
with the matter.
Considering the aforesaid fact, prayer for anticipatory bail is
allowed. The petitioners namely 1. Deven Lal and Sweety Devi are
directed to surrender before the C.J.M.Kishanganj within four weeks
from today and on their so surrendering they shall be enlarged on bail
on their furnishing bail bond of Rs.10,000/- (Ten thousand) each with
two sureties of the like amount each to the satisfaction of
C.J.M.Kishanganj in connection with Kochadhaman P.S.Case no.124
of 2004 subject to the condition as laid down under Section 438(2
Cr.P.C.
(Mridula Mishra, J)
Sss/-