High Court Patna High Court - Orders

Radha Devi &Amp; Anr vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Radha Devi &Amp; Anr vs State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28177 of 2010
                               1. RADHA DEVI
                               2. Mahabir Prasad Sahni
                                      Versus
                                 The STATE OF BIHAR
                                      ------

2/ 15.09.2010 Heard learned counsel for the petitioners, learned

counsel for the State and Mrs. Shikha Kumari, learned counsel for

the complainant.

Allegation for demand of dowry of Rs. 1,00,000/- is

alleged which petitioners are denying that differences are there in

between the wife and husband and torture is followed by assault

brutally but no corroboration from medical side.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 1653 of 2009, Tr. No. 350 of

2009, 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 S.D.J.M., Gaya

subject to the conditions as laid down under Section 438(2) of Cr.

P.C.

shail                                          (Mandhata Singh, J.)