High Court Patna High Court - Orders

Rabindra Nath Mishra &Amp; Ors vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Rabindra Nath Mishra &Amp; Ors vs The State Of Bihar on 7 July, 2008
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21451 of 2008
                  1. RABINDRA NATH MISHRA
                  2. Bimla Mishra alias Bimal Mishra
                  3. Anita Jha alias Anita
                  4. Anand Moha Jha
                               Versus
                          THE STATE OF BIHAR
                               -----------

3. 07.7.2008 Petitioners apprehend their arrest in Raj

Nagar P.S.Case No.95/2007 registered under

Sections 498A/ 34 of the Indian Penal Code,

Section 3/4 of the Dowry Prohibition Act and pray

for grant of anticipatory bail.

Mr.Pushkar Narain Shahi, appearing on

behalf of the petitioners, submits that the

petitioners are other than the husband of the

victim lady and there is general and omnibus

allegation against them

Mr.Dinesh Singh, Additional Public

Prosecutor appears for the State.

Having heard learned counsel for the party

and taking into consideration the facts and

circumstances of the case, I allow this

application and direct that in the event of

arrest/surrender within four weeks, petitioners,

named above, be enlarged on bail on furnishing

personal bond of Rs.10,000/ (ten thousand) each

with two sureties of the like amount each to the

satisfaction of the Chief judicial Magistrate,

Madhubani in Raj Nagar P.S.Case No.95 of 2007

(G.R.No.875/2007).

2

However, before releasing the petitioners,

the learned Magistrate shall ensure that the

husband of the victim lady, whose prayer for bail

has already been rejected by order dated 7.7.2008

passed in Cr.Misc. No.24215 of 2008, surrendered

in the case.

(C.K.Prasad)

ahk