High Court Patna High Court - Orders

Runa Devi &Amp; Anr vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Runa Devi &Amp; Anr vs State Of Bihar on 16 June, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.19673 of 2010
          1. RUNA DEVI, WIFE OF RAGHO YADAV.
          2. POONAM KUMARI @ PUNAM KUMARI, DAUGHTER OF
             RAGHO YADAV, BOTH RESIDENTS OF MOHALLA-LAL
             DARWAZA, P.S. KOTWALI, DISTRICT-MUNGER.
             ........................................................PETITIONERS.

                                   Versus

             THE STATE OF BIHAR................OPPOSITE PARTY.

                                  -----------

For the Petitioners : Mr. Ashwini Kumar Sinha, Advocate.
For the State : Mr. U.S.P. Singh, A.P.P.

———

2. 16.6.2010. Heard learned counsel for the petitioners and the

learned A.P.P. for the State.

The petitioners apprehend their arrest in a case

registered under Sections 498-A, 341, 323, 324, 504 and

114/34 of the Indian Penal Code besides Sections 3/4 of the

Dowry Prohibition Act.

It has been submitted on behalf of the

petitioners the petitioner no.1 is the mother-in-law and the

petitioner no.2 is the sister-in-law (nanad) of the informant.

Learned counsel further submits that there is no specific

allegation against the petitioners rather the same is general

and omnibus. It has also been submitted that the father-in-
2

law of the informant, namely, Ragho Yadav, had already

been granted regular bail by this Court vide order dated

16.12.2009 passed in Criminal Misc. No.43942 of 2009.

Lastly, it is submitted that the petitioner no.1, who is

mother-in-law, is an old lady and the petitioner no.2 is

unmarried sister-in-law (nanad) of the informant.

Having considered the facts and the

circumstances of the case, let the petitioners, namely, (1)

Runa Devi and (2) Poonam Kumari @ Punam Kumari, in

the event of their arrest or surrender by them within four

weeks, be enlarged on bail on their furnishing bail bond of

Rs.10,000/(Rupees Ten Thousand) each with two sureties of

the like amount each to the satisfaction of the C.J.M.,

Munger, in connection with Kotwali P.S. Case

No.376/2009, subject to the conditions laid down under

Section 438(2) Cr.P.C.

(Dr. Ravi Ranjan, J)

P.S.