High Court Patna High Court - Orders

Kari Sah And Ors. vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Kari Sah And Ors. vs The State Of Bihar on 22 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2240 of 2011
                                  KARI SAH AND ORS.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 22.02.2011. Heard learned counsels for the

petitioners and the State.

The petitioners being the family

members of the husband are apprehending

their arrest in complaint case in which

cognizance has been taken under Sections

498A, 406 of the I.P.C. and Section ¾ of the

D. P. Act.

It is alleged against the petitioners

to have tortured the complainant for the

sake of dowry and also taken away the

belongings of the complainant.

It is submitted by the learned counsel

for the petitioners that the husband is

ready to keep the complainant as wife with

full dignity and honour.

Considering general in nature of

allegation, let the petitioners, Kari Sah,

Meghu Sahu, Sitaram Sahu, Chander Devi, Arti

Devi and Rinku Devi be released on bail on

the aforesaid undertaking given by the

husband before the learned court below in

the event of arrest or surrender before the
-2-

learned court below within a period of

twelve weeks from today in connection with

C.R. No. 711 of 2009 on furnishing bail bond

of Rs. 10,000/-(Ten Thousand)each with two

sureties of the like amount each to the

satisfaction of the learned S.D.J.M.,

Rosera(Samastipur), subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U.K.                            (Dinesh Kumar Singh,J)