High Court Patna High Court - Orders

Rajendra Yadav &Amp; Ors vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Rajendra Yadav &Amp; Ors vs State Of Bihar on 14 June, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.20049 of 2010
                     1.

RAJENDRA YADAV SON OF LATE RAMASHRAY YADAV

2. MEENA DEVI WIFE OF RAJENDRA YADAV

3. VIPIN YADAV @ VIPIN KUMAR SON OF RAJENDRA YADAV
Versus
STATE OF BIHAR

2. 14.6.2010 Heard learned counsel for the petitioners and the State.

The petitioners seek anticipatory bail in a case instituted for

the offence under sections 323, 504, 494, 406, 498A of the Indian

Penal Code and ¾ of the Dowry Prohibition Act.

Considering that the petitioners are the parents-in-law and

brother-in-law of the complainant and there is no specific overt-act

against them, let the petitioners, above named, in the event of their

surrender, within four weeks from today in connection with Complaint

case No.312C of 2009 shall be released on anticipatory bail on

furnishing bail bonds of Rs. 5,000/- (five thousand) each two sureties

of the like amount each to the satisfaction of the S.D.J.M., Lakhisarai,

subject to the conditions as laid down u/s.438(2) Cr.P.C. and (i) that

one of the bailors will be a close relative of the petitioners, who will

give an affidavit giving genealogy as to how he is related with the

petitioners. The bailors will undertake to furnish information to the

court about any change in the address of the petitioners and (ii) that

the petitioners will be well represented on each date and if they fail to

do so on two consecutive dates, their bail will be liable to be

cancelled.

     Narendra/Fahad                               ( Anjana Prakash, J. )