IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.580 of 2011
1. Dina Singh, Son of Late Bindeshwari Singh.
2. Sarojani Devi, wife of Sri Dina Singh. Both are residents of
Village- Bijulia, P.S. Samho, District-
Begusarai.......................................Petitioners.
Versus
THE STATE OF BIHAR..........................Opposite party.
-----------
2. 02.02.2011. Heard learned counsels for the
petitioners and the State.
The petitioners being the father-in-law
and mother-in-law of the victim are apprehending
their arrest in a police case registered under
Sections 498A, 323, 506/34 of the Indian Penal
Code and Section ¾ of the D. P. Act.
In the F.I.R., the general allegation
has been levelled against the petitioners, their
daughters and the husband for demand of three
lacs rupees and gold jewellery.
There is nothing specific against the
petitioners. The impugned order suggests that
other family members with similar allegation,
have been granted bail by the learned court
below.
Considering the general nature of
allegation and the age of the petitioners, let
the petitioners, above named, be released on
bail on their surrender before the learned court
2
below within a period of twelve weeks from today
in connection with Samho P.S. Case No. 26 of
2010 on furnishing bail bond of Rs. 10,000/-(Ten
Thousand) each with two sureties of the like
amount each to the satisfaction of the learned
Chief Judicial Magistrate, Begusarai, subject to
the conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U.K. (Dinesh Kumar Singh,J.)