High Court Patna High Court - Orders

Lakhiya Devi & Anr vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Lakhiya Devi & Anr vs The State Of Bihar on 14 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No. 30768 of 2011
                   1. Lakhiya Devi, W/o Bhuneshwar Chaudhary, R/o Vill.
                      Bhadeja, P.S. Mofassil, Distt. Gaya.
                   2. Bhuneshwar Chaudhary, S/o Late Chhathu
                      Chaudhary, R/o Vill. Bhadeja, P.S. Mofassil, Distt.
                      Gaya.
                                            Versus
                                    1. The State of Bihar
                                       ------------------

02. 14.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 494 and 498A of the

Indian Penal Code and Sections 3/4 of Dowry Prohibition

Act.

Considering that the petitioners are the parents-

in-law of the complainant and there is no specific overt act

alleged against them, let the petitioners, above named be

released on anticipatory bail in the event of arrest or

surrender before the learned Court below within a period

of four weeks from the date of receipt of the order on

furnishing bail bond of Rs. 5,000/- (Five Thousand) with

two sureties of the like amount each or any other surety

as fixed by the Court to the satisfaction of Sub-Divisional

Judicial Magistrate, Gaya in connection with Complaint

Case No. 801 of 2010 subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure as also subject to the following conditions:- (i)
2

That one of the bailors will be a close relative of the

petitioners who will give an affidavit giving genealogy as to

how he is related with the petitioners. The bailor will also

undertake to inform the Court if there is any change in

the address of the petitioners. (ii) That the petitioners will

be well represented on each date and if they fail to do so

on two consecutive dates, their bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-