In the High Court of Judicature at Patna Cr. Misc. No.27872 of 2007 Jai Ram Tiwari & Ors. Vrs. The State of Bihar & Anr. ****
/8/ 10.07.2008 Heard the counsel for the petitioners and the State.
2. Counsel for the petitioners as well as the complainant-
opposite party no. 2 is present. It has been submitted that the
parties have compromised the dispute and the complainant now
has started residing at her matrimonial house. Submission, on
behalf of the petitioners, has also been admitted by the counsel
appearing for the complainant.
3. Considering the facts, the prayer for anticipatory bail
on behalf of the petitioners, namely, (1) Jai Ram Tiwari, (2) Udai
Chand Tiwari, (3) Bhagirath Tiwari and (4) Indu Devi, is
allowed. They are directed to be released on anticipatory bail, in
case of their surrender before the Court concerned within four
weeks from today, on furnishing bail bonds of Rs.10,000/-
(rupees ten thousand) each with two sureties of the like amount
each in connection with Complaint Case No. 1785(C) of 2006
(Tr. No. 2509 of 2007) to the satisfaction of Sri Prabhat Tiwari,
Judicial Magistrate, 1st Class, Motihari, East Champaran, subject
to the condition laid down under Section 438(2) of the Criminal
Procedure Code.
( Mridula Mishra, J. )
Cp:3/S.A.