IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36770 of 2010
1. MAHENDRA CHOUDHARY S/O LATE GULCHAND CHOUDHARY
2. KAUSHLAYA CHOUDHARY W/O MAHENDRA CHOUDHARY,
R/O VILLAGE MEERPUR P.S. JAJALOO, P.S.
HUNTERGANJ, DISTRICT-CHATRA (JHARKHAND)
--PETITIONERS
Versus
1. THE STATE OF BIHAR
2. ANITA DEVI D/O SHRI BALGOVIND CHOUDHARY
W/O SRI VINAJY CHOUDHARY, R/O VILLAGE-
KARAMADIH TOLA, CHANDI ASHTHAN POST,
P.O. DARIYAURA, P.S. AMAS, DISTRICT-GAYA.
--OPP.PARTY
2 04.11.2010
Heard learned counsel for the petitioners and
learned additional Public Prosecutor for the State.
Petitioners are named accused in this complaint
case being parent in laws of the complainant, carries general
allegation. Main allegation is against the husband, non-
petitioner.
Considering the facts and circumstances, the
petitioners, in the event of arrest or surrender within four
weeks from today, are directed to be enlarged on bail on each
of them furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the
satisfaction of the Subdivisional Judicial Magistrate,
Sherghati at Gaya, in Complaint Case no. 64 of 2009, subject
2
to the conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioners shall remain present before the court below on
each and every date till disposal of the case. If the petitioners
fail to remain present on two consecutive dates without any
reasonable explanation the privilege granted shall be deemed
to be cancelled.
(Akhilesh Chandra, J.)
AAhmad