High Court Patna High Court - Orders

Laxman Choudhary &Amp; Ors vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Laxman Choudhary &Amp; Ors vs State Of Bihar on 17 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25569 of 2010
                            1. LAXMAN CHOUDHARY
                            2. Pashupati Devi
                            3. Shankar Choudhary
                            4. Saroj Devi
                                      Versus
                               The STATE OF BIHAR
                                      ------

For the Petitioners : Mr. Prakash Srivastava
For the O.P. : Mr. J.K. Giri
For the State : Mr. Jitendra Kr. Singh No.I.

—-

2/ 17.08.2010 Heard learned counsel for the petitioners, learned

counsel for the State and learned counsel for the complainant.

The allegation of torture for non-fulfillment of demand

of dowry is denied on the ground that son of petitioners no.1 and 2

went to his sasural fromwhere disappeared. A Case was lodged

making accused in-laws family members. To reply the same and to

save the skin, this case is lodged.

Taking that into consideration, prayer of the petitioners

for grant of anticipatory bail 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. 288-C 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 J.M., Ist Class, Raxaul at Motihari subject

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

shail                                          (Mandhata Singh, J.)