High Court Patna High Court - Orders

Meena Devi &Amp; Anr vs The State Of Bihar &Amp; Anr on 29 November, 2010

Patna High Court – Orders
Meena Devi &Amp; Anr vs The State Of Bihar &Amp; Anr on 29 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37142 of 2010
                                    1. MEENA DEVI
                              2. RAMPADARATH THAKUR
                                            Versus
                             THE STATE OF BIHAR & ANR
                                          -----------

03. 29.11.2010 Heard the learned counsel for the

petitioners and the State.

Submission of the learned counsel for

the petitioners is that considering the merit of

the case petitioners were allowed anticipatory

bail by the learned Sessions Judge, but they

could not surrender within stipulated period

given by the Sessions Judge. Prayer was made to

extend the period for surrender that is refused

amounts to refusal of anticipatory bail and for

non-appearance in time, it is said that

petitioner no.2 is working in Delhi where his

wife Meena Devi also resides.

                            Having        regard      to        the     facts         and

                   circumstances     of    the     case,    in        the    event    of

arrest or surrender within a period of one month

from the date of a receipt/production of a copy

of this order, the 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

the Sub-divisional Judicial Magistrate, Rosera,
2

Samastipur in connection with Complaint Case

No.607/2006 corresponding to Tr. No.2939/2006,

subject to the conditions as laid down under

section 438(2) of the Code of Criminal

Procedure.

Vikash                                        ( Mandhata Singh, J.)