High Court Patna High Court - Orders

Rekha Devi @ Sugba vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Rekha Devi @ Sugba vs The State Of Bihar on 18 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.12006 of 2011
                         REKHA DEVI @ SUGBA
                                    Versus
                          THE STATE OF BIHAR
                                  -----------

2 18.04.2011 Heard learned counsels for the petitioner

and the State.

The petitioner being the married sister of

the husband is apprehending her arrest in a complaint

case in which cognizance has been taken under

Sections 498A, 323, 494 of the Indian Penal Code and

4 of Dowry Prohibition Act.

The accusation against the husband, father-

in-law, mother-in-law and petitioner is of demand of

dowry and due to non fulfillment of the same they

assaulted and tortured the complainant. It appears that

the thrust of accusation is against the husband.The

mother-in-law with similar accusation has been granted

anticipatory bail vide Cr. Misc. No. 35030 of 2010.

Considering the aforesaid facts, let the

petitioner namely, Rekha Devi @ Sugba, in the event

of her 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) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,
-2-

Munger, in connection with Complaint Case No. 1028C

of 2009, subject to conditions as laid down under

Sections 438(2) Cr.P.C.

( Dinesh Kumar Singh, J.)
Ibrar/-