IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24670 of 2011
1. Gayatri Devi, wife of Sanjay Yadav
2. Sanfulwa Devi, wife of Baleshwar Yadav
3. Gangiya Devi, wife of Bandahan Yadav
All resident of village-Somiya, P.S.-Barachatti, District-Gaya.
.......Petitioners.
Versus
The State of Bihar ...............Opp. Party.
-----------
2. 27.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The case is under Section 498(A) of IPC and ¾ of the
Dowry Prohibition Act. There are ten named accused persons in
this case.
It is submitted that the entire family has been roped in
the present case. The dispute is due to incompatibility of marriage
between the husband and wife. The husband and father-in-law of
the informant are already in jail and the petitioners No. 1 & 2 are
sisters-in-laws (Gotanis) and petitioner No. 3 is mother-in-law of
the victim.
The allegation is omnibus and general and there is no
allegation against them.
Learned counsel for the State opposes the prayer for
grant of bail.
Taking into consideration the aforesaid facts, let the
petitioners, namely, Gayatri Devi, Sanfulwa Devi and Gangiya
Devi in the event of their arrest or surrender before the Court
below within a period of four weeks from the date of
communication of this order, be released on bail on their furnishing
2
bail bonds of Rs. 5,000/- (Five thousand) with two sureties of the
like amount each to the satisfaction of Sub-Divisional Judicial
Magistrate, Sherghati, Gaya in connection with G.R. No. 439/11
arising out of Barachatti P.S. Case No. 144 of 2011.
Sanjeet (Ashwani Kumar Singh, J.)