IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25666 of 2010
1. KAILASH SINGH BAGHAIL @ KAILASH SINGH, son of Late
Prayag Singh
2. Parmila Devi, wife of Kailash Singh Baghail
Both are resident of village-Mahisauri P.S.-District-Jamui
Versus
STATE OF BIHAR
-----------
2. 17.08.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Really it is case of torture but not upon the
complainant rather on her behalf upon these
petitioners who are old father-in-law and mother-in-
law. Marriage is of the year 1984, the husband is
not made accused in the case and the complainant is
Anganbari Sevika allegedly only to capture all the
property this case is lodged, there appears none
application of mind while the cognizance has been
taken and anticipatory bail application is refused.
Having regard to the fact and
circumstances of the case, in the event of their arrest
or surrender within one month from the date of
receipt/production of a copy of this order in
connection with Complaint Case no. 848C of 2009,
above named, petitioners shall be released on
anticipatory bail on furnishing bail bonds of Rs.
10,000/- (ten thousand) each with two sureties of
2
the like amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Jamui, subject to the
conditions as laid down under Section 438 (2) Cr.
P.C.
Anand Kr. ( Mandhata Singh, J.)