IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34036 of 2011
Rama Shankar Choudhary @ Ramakant Singh & Anr.
Versus
The State Of Bihar
----------------------------------
02. 12.10.2011 Petitioners being parents of the deceased
husband are facing prosecution in a police case
registered under Sections 498A, 379/34 of the I.P.C.
The accusation is that the informant’s
husband died on 16.11.2009 in an accident and
thereafter the accused persons were torturing the
informant and driven her out from the matrimonial
house.
It is submitted by learned counsel for the
petitioners that they have no objection in allowing the
informant to enjoy the share of the husband in the
matrimonial house. Petitioners undertake to file an
affidavit before learned Court below that the service
benefits of the deceased husband of the informant will
be paid to the informant and they will not object in
payment of service benefits of the deceased husband of
the informant.
Considering the aforesaid facts, let the
petitioners namely 1. Rama Shankar Choudhary @
Ramakant Singh 2. Kalbasia Devi, in the event of their
arrest or surrender before the Court below within a
period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs.
10,000/-(ten thousand) each with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Rohtas at Sasaram in connection with
Shivsagar P.S. Case No. 45 of 2010, G.R. No. 568 of
2010.
(Dinesh Kumar Singh, J)
Shageer