High Court Patna High Court - Orders

Raghu Nandan Poddar & Anr. vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Raghu Nandan Poddar & Anr. vs The State Of Bihar on 20 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31955 of 2011
                              Raghu Nandan Poddar & Anr. .
                                            Versus
                                    The State Of Bihar .
                                          -----------

2. 20.9.2011 Heard learned counsel for the petitioner and learned counsel

for the State.

Petitioners are apprehending their arrest in Jamui P.S. Case

No. 84/2010 for offences under Section 498A, 406, 306/34 of the Indian

Penal Code and Section 3 and 4 of the Dowry Prohibition Act.

Petitioner No. 1 is father-in-law and petitioner No. 2 is

mother-in-law, both are residing in the Bokaro Steel City in the State of

Jharkhand. It appears from the complaint cum F.I.R that the prosecutrix

and husband were living at Puna whereas petitioners are living in the

State of Jharkhand as petitioners are father-in-law and mother-in-law,

they deserve to be granted anticipatory bail.

In view of the facts and circumstances, in the event of arrest

or surrender within four weeks from today, petitioners, namely, (1)

Raghu Nandan Poddar and (2) Meera Devi shall be released on

anticipatory bail on their furnishing bail bond of Rs. 10,000/- with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Jamui in connection with Jamui P.S. Case No. 84 of 2010,

subject to the condition as laid down under Section 438 (2) Cr. P.C.

(Shivaji Pandey, J.)

Mkc/