IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3112 of 2011
UPENDRA SINGH
with
Cr.Misc. No.3152 of 2011
MANNI DEVI
with
Cr.Misc. No.4273 of 2011
HARI JEE @ HARI SINGH
Versus
THE STATE OF BIHAR & ANR.
-----------
02.. 09.03.2011 Heard learned counsel for the petitioners and
informant.
The petitioners, who are the maternal uncle,
mother, and husband of the deceased, apprehend their arrest
in a case registered under Sections 498A, 379, 504, 341/34 of
the I.P.C. and Section ¾ of Dowry Prohibition Act.
Learned counsel for the petitioners submits that
he is ready to resume conjugal life.
In that view of the matter this Court is not
deliberating on the accusation part of the F.I.R. let the
petitioners namely, Upendra Singh (in Cr. Misc. No. 3112 of
2011) and Manni Devi (in Cr. Misc. No. 3152 of 2011), in
the event of their arrest or surrender before the Court-below
within a period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Gaya in
connection with Rampur P.S. Case No. 155 of 2010 subject
2
to condition laid down under Section 438 (2) of the Cr.P.C.
Let the husband Hari Jee @ Hari Singh, in the
event of his arrest/surrender before the court-below within a
period of 12 weeks from today, be released provisionally on
anticipatory bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gaya in connection
with Rampur P.S. Case No. 155 of 2010 subject to condition
laid down under Section 438(2) of Cr.P.C.
Let the court-below fix a date for appearance of
both sides when the petitioner will take back the informant to
her matrimonial house and keep her with full dignity and
honour. The learned court-below will confirm the
anticipatory bail of the husband, if substantially the
matrimonial harmony gets restored within a period of one
year.
( Dinesh Kumar Singh, J.)
Mkr.