High Court Patna High Court - Orders

Indra Mani Singh &Amp; Anr vs State Of Bihar &Amp; Anr on 12 October, 2010

Patna High Court – Orders
Indra Mani Singh &Amp; Anr vs State Of Bihar &Amp; Anr on 12 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.28381 of 2010
1.   Indra Mani Singh, S/o - Late Ramashish Singh, resident of quarter no. B-
488, Sector - 2 P.S. - Jagannathpur, P.O. Dhurba, District - Ranchi.
2.   Smt. Janki Devi @ Janki, W/o - Indra Mani Singh, resident of quarter no. B-
488, Sector - 2 P.S. - Jagannathpur, P.O. Dhurba, District - Ranchi.
                                                              ----------- Petitioners.
                                    Versus
1.   THE STATE OF BIHAR
2.   Smt. Poonam Singh, D/o - Sri Vijay Kumar Singh resident of Quarter No.
21B, New Colony, Saharsa, P.S. - Saharsa Town, District - Saharsa.
                                                        --------- Opposite Parties.
                                     -------

02. 12.10.2010 Heard learned counsel for the petitioners, learned

counsel representing the complainant and learned

Additional Public Prosecutor for the State.

Petitioners are being parents-in-law of the

complainant and the named accused in this case. The

main grievance appears against the husband who has

some own reasons.

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, Indra Mani Singh and Smt. Janki Devi

@ Janki, 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, Saharsa, in connection with

Complaint Case No. 511C of 2009, subject to condition
-2-

laid down under Section 438(2) of the Criminal Procedure

Code with additional condition with respect to petitioner

no.1 to remain physically present before the court below

on each and every date till disposal of the case, in case of

failure on two consecutive dates, the liberty shall be

deemed to be cancelled.

(Akhilesh Chandra, J.)
Rajeev/