High Court Patna High Court - Orders

Jagdish Sahni & Anr. vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Jagdish Sahni & Anr. vs The State Of Bihar on 21 October, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.18312 of 2011
                        1.      Jagdish Sahni, son of Late Parmeshwar Sahni
                        2.      Samundri Devi @ Reshma Devi, wife of Jagdish Sahni
                        Both resident of village - Gangeya, P.S. - Katra, Distt. - Muzaffarpur.
                                                                                 ----------- Petitioners.
                                                           Versus
                        The State of Bihar                                   ------Opposite Party
                                                          *******

02. 21.10.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The petitioners, apprehending their arrest in

connection with Katra P.S. Case No. 180/2010 for offences

under Section 498A/323/341/304 of the Indian Penal Code and

Section 3/4 of the Dowry Prohibition Act, are named accused in

this case. Submission is that co-accused, the husband, has

already been granted privilege by this court vide order dated

28.09.2011 passed in Cr. Misc. No. 17025/2011.

Considering the facts and circumstances of the case,

in the event of their arrest or surrender within a period of four

weeks, let the above-named petitioners be enlarged on bail on

furnishing bail bond of sum of Rs. 10,000/- (ten thousand only)

each with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Muzaffarpur, in connection with

Katra P.S. Case No. 180/2010, subject to condition under

section 438(2) of the Code of Criminal Procedure.

Rajeev/-                                               ( Akhilesh Chandra, J.)