IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33798 of 2010
1. KALYANAI KUMARI wife of Sri Kumar Ramanand Mishra, resident
of village-Gokhle Nagar, Bishunpur, P.s.-Ballia, Dist-Begusarai.
2. Shalu Kumari, D/O Late jai Jai Ram Singh
3. Binti Kumari, D/O Sri Diwakar Choudhary
4. Maithli Devi, wife of Late jai jai Ram Singh
All Sl. No. 2 to 4 resident of Village-Sri Rampur, Thutti, P.s.-
Parbatta, Dist-Khagaria.
................... Petitioners.
Versus
STATE OF BIHAR ................. Opposite Party.
-----------
2. 3.11.2010 Heard learned counsel for the
petitioners as well as learned P.P for the
State.
Petitioners, Kalyani Kumari, Shalu
Kumari, Binti Kumari and Maithili Devi are
apprehending their arrest in connection with
Parbatta P.S. Case No. 133 of 2010 registered
under Sections 498-A, 323, 504/34 of the Indian
Penal Code and 3/4 of Dowry Prohibition Act.
Admittedly, petitioner Nos. 1 and 2
are married Nanads, petitioner No. 3 is the
niece of the husband of the informant and
petitioner No. 4 is the Mother in law of the
informant. Though there is some sort of
allegation of torture against these petitioners
but it appears to me that there is some dispute
between the husband and wife and that is why
the informant has lodged this case.
2
Considering the aforesaid facts and
circumstances of the case, this anticipatory
bail petition is allowed and it is ordered that
petitioners, namely, Kalyani Kumari, Shalu
Kumari, Binti Kumari and Maithli Devi, in the
event of their arrest or surrender within
thirty days from the date of communication of
this order, be released on bail, in connection
with Parbatta P.S. Case No. 133 of 2010 on
furnishing bail bonds of Rs. 10,000/- each with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Khagaria subject to conditions as laid down
under Section 438(2) of the Cr. P.C.
Prakash ( Hemant Kumar Srivastava J.)