High Court Patna High Court - Orders

Malti Devi &Amp; Anr vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Malti Devi &Amp; Anr vs The State Of Bihar on 13 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.36178 of 2010
                                       1. MALTI DEVI
                                     2. Yogendra Mandal
                                              Versus
                                     THE STATE OF BIHAR
                                              -----------

2/ 13.01.2011 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

father-in-law of the victim lady. They have been made

accused in the case due to differences in between the

wife and husband for which husband might have

taken initiative for reconciliation.

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 Khaira P.S. Case

No. 138 of 2010, 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., Jamui

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                           ( Mandhata Singh, J.)