IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8964 of 2011
MANJU DEVI, WIFE OF LAXMI DAS, RESIDENT OF VILLAGE DUNHI, P.S.
GARHPURA, DISTRICT BEGUSARAI---------------------------------PETITIONER
Versus
THE STATE OF BIHAR----------------------------------------------------OPP.PARTY
with
Cr.Misc. No.9640 of 2011
KILO SAH, SON OF GANGO SAH, RESIDENT OF VILLAGE
EKAMBA(SEKHA TOLA) P.S. CHERIA BARIARPUR, DISTRICT BEGUSARAI
-----PETITIONER
Versus
THE STATE OF BIHAR---------------------------------------------------OPP.PARTY
-----------
2. 8.4.2011 Heard learned counsel for the petitioners and learned
APP for the State in both the cases.
The petitioners are apprehending their arrest in a
case under sections 498A, 304B and 201/34 of the IPC.
The petitioners are the married sister and friend of
the husband. It is alleged that they used to torture the
victim for dowry demand of Rs.10,000/-. It is submitted
that it has wrongly been mentioned in the prosecution
report that petitioner Manju Devi used to reside in the
husband’s house, rather she resides in her in-law’s house.
Though there is general allegation against the entire
family members including the petitioners, considering the
fact that the petitioners are married sister and the friend of
the husband, let them be released on bail, in the event of
their arrest or surrender, on furnishing bail bonds of
2
Rs.10,000/- (Rupees ten thousand) each with two sureties
of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Begusarai, in connection with Cheria
Bariarpur P.S.Case No. 179/2009, subject to the conditions
as laid down under Section 438(2) of the Cr.P.C.
(Dinesh Kumar Singh,J.)
Spal/