High Court Patna High Court - Orders

Lalo Devi &Amp; Ors vs The State Of Bihar on 24 September, 2010

Patna High Court – Orders
Lalo Devi &Amp; Ors vs The State Of Bihar on 24 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.1103 of 2009
                               1. LALO DEVI
                               2. Kanchan Devi @ Kanchan Kumari
                               3. Kiran Devi
                                      Versus
                               1. THE STATE OF BIHAR
                               2. Pinki Kumari
                                      ------

9/ 24.09.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Submission of the learned counsel for the petitioners is

that petitioners are mother-in-law and sister-in-laws. To fix liability

upon them and having more shares, this case is lodged otherwise

after death of the complainant’s husband, no question arises about

making of any demand when the same was not demanded during the

life time of the husband.

Considering the facts and circumstances of the case, the

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. 309 of 2007 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., Jehanabad subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                            (Mandhata Singh, J.)