IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18623 of 2010
1. LAL MANI BASKI
2. Robin Baski
3. Atayia Baski
Versus
The STATE OF BIHAR
-----------
3/ 25.06.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Petitioner no.1 is mother-in-law and
petitioners no. 2 and 3 are maternal father-in-law of
the complainant. Marriage was forced one as
complaint’s husband committed rape on her prior to
the marriage and he was forced to marry. There is also
allegation against the petitioners about demand and
causing of assault in which husband ousted the
complaint. Believing the same, rejection of the
anticipatory bail is not justified.
Accordingly, prayer of the petitioners is
allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Complaint Case
No. 1102C of 2009, above named petitioners shall be
released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of C.J.M.,
2
Kishanganj subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)