High Court Patna High Court - Orders

Manju Devi vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Manju Devi vs The State Of Bihar on 28 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.6301 of 2011
                 MANJU DEVI WIFE OF FONU THATHERA.
                                                   ------------ PETITIONER
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

2 28.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the wife of the brother

of husband is apprehending her arrest in a case

registered under Sections 498A and 304/34 of the

Indian Penal Code.

The marriage was performed four years prior

to the occurrence.

There is allegation of demand of Rs. 50,000/-

though, there is accusation against the entire in-laws

family members, but, the specific accusation is against

the husband and mother-in-law.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of her arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the
2

satisfaction of the learned Additional Chief Judicial

Magistrate, Masaurhi in connection with Masaurhi P.S.

Case No. 195/2010, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-