High Court Patna High Court - Orders

Laxami Singh & Ors. vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Laxami Singh & Ors. vs The State Of Bihar on 17 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.24295 of 2011

                           1.Laxami Singh, Son of Jodhan Singh.
                           2.Jodhan Singh, Son of Late Bilat Singh.
                           3.Jalo Devi, Wife of Laxmi Singh.
                           4.Dhanpat Singh, Son of Late Bilat Singh.
                           5.Ramchandra Singh, Son of Dhanpat Singh.
                           6.Sunita Devi @ Anita Devi, Wife of Ranjan Singh.
                           7.Manju Singh @ Manju Devi, Wife of Ramchandra Singh.
                           All resident of Village South Madhura, P.S. Narpatganj, District
                           Araria.
                                                                           -------Petitioners
                                                   Versus
                           The State Of Bihar
                                                                        -----Opposite Party
                                                 -------------

03/- 17/10/2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the State,

who is armed with carbon copy of the case diary up to

paragraph – 90 dated 22.11.2010.

During course of the day learned counsel

for the petitioners is permitted to make necessary

correction in the application as regard to petitioner no.

7.

After some argument, learned counsel for

the petitioners seeks permission to withdraw this

application as regard to petitioner nos. 1, 2, 4 & 5 with

a liberty to surrender before the court below within a

fortnight for a prayer of regular bail, which shall be

considered on its own merit, without being prejudiced
of instant withdrawal.

Permission is granted.

Accordingly, this application with respect

to petitioner nos. 1, 2, 4 & 5 stands disposed of as

withdrawn.

The remaining three female petitioners

apprehending their arrest in connection with a case

registered for the offence punishable under Sections

302, 201, 494/34 of the Indian Penal Code and Section

¾ of the Dowry Prohibition Act, are named accused in

this case being in-laws of deceased sister of the

informant, who died within five years of marriage

under some unnatural circumstances.

Submission is that against the petitioners

there is general and omnibus allegation and the

husband of the deceased, who apart from others carries

specific allegation of having another wife recently, is

in custody.

Considering the facts and circumstances of

the case, in the event of their arrest/surrender before

the court below within four weeks, let the above

named petitioner nos. 3, 6 & 7 be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand

only) each with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Araria, in

connection with Narpatganj P.S. Case No. 140 of

2010, subject to condition laid down under Section

438(2) of the Criminal Procedure Code.

( Akhilesh Chandra, J.)
Praveen/-