High Court Patna High Court - Orders

Fulena Madhesia @ Fulena Sah And … vs The State Of Bihar &Amp; Anr on 14 December, 2010

Patna High Court – Orders
Fulena Madhesia @ Fulena Sah And … vs The State Of Bihar &Amp; Anr on 14 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.43987 of 2010

1.

FULENA MADHESIA @ FULENA SAH, Son of Late Debta Madhesia

2.ASHA DEVI, Wife of Fulena Madhesia
Both Residents of Village Mushari Bazar, P.S. Vijaie Pur, District Gopalganj.

………Petitioners
Versus

1.THE STATE OF BIHAR

2.SEEMA DEVI, Wife of Sandip Madhesia, Daughter of Gopichand Madhesia, Resident of
Village Mushari Bazar, P.S. Vijaie Pur, District Gopalganj, At present Resident of Village Rajpur,
P.S. Kham Paar, District Deoriya (U.P.)
……….Opposite Parties

02/- 14-12-2010 Heard learned counsel for the two petitioners and

Additional Public Prosecutor for the State.

Petitioners are named accused in this complaint

case being parents-in-law of the complainant for the reasons

mentioned in the order of learned Sessions Judge.

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, Fulena Madhesia @ Fulena Sah and

Asha Devi, are directed to be 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 Sub-

Divisional Judicial Magistrate, Gopalganj in connection

with Complaint. Case No. 1596 of 2009, Trial No. 2584 of

2010, subject to condition laid down under Section 438 (2)
-2-

of the Criminal Procedure Code with additional condition to

remain physically present before the court below till

surrender or apprehension, in case of failure on two

consecutive dates, the liberty shall be deemed to be

cancelled.

Praveen
(Akhilesh Chandra, J.)