High Court Patna High Court - Orders

Neeraj Mahto @ Niraj Mahto &Amp; … vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Neeraj Mahto @ Niraj Mahto &Amp; … vs State Of Bihar on 25 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.26458 of 2010
           1. NEERAJ MAHTO @ NIRAJ MAHTO son of Kishundeo Mahto
           2. Kishundeo Mahto son of Anup Mahto
           3. Phoolan Devi wife of Kishundeo Mahto----------------------Petitioners.
                                                   Versus
                                           STATE OF BIHAR .
                                                 -----------

2. 25.8.2010 Heard Learned counsel for the petitioners and the State.

Petitioners are husband, father-in-law and mother-in-law of

the complainant alleged for torture due to non-fulfillment of demand of

dowry and further petitioner no.1 has married another lady is resolved

now by filing a compromise by the complainant.

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 receipt/production of a copy of this order, 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, Samastipur, in connection with C.R. no.218 of 2009 ,subject to

the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

      Sudip                                               ( Mandhata Singh,J )