High Court Patna High Court - Orders

Sanju Devi &Amp; Anr vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Sanju Devi &Amp; Anr vs State Of Bihar on 17 June, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.19652 of 2010
          1. SANJU DEVI, WIFE OF DULAR CHAND YADAV,
             RESIDENT OF VILLAGE KANHAIPUR, P.S. MOKAMA,
             DISTRICT-PATNA.
          2. ANJU DEVI, WIFE OF AJAY YADAV @ YADU YADAV,
             RESIDENT OF VILLAGE-KONDI, P.S. BARH, DISTRICT-
             PATNA.
             .........................................................PETITIONERS.

                                  Versus

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

                                 -----------

For the Petitioners : Mr. Prem Ranjan Kumar, Advocate.
For the State : Mr. U.S.P. Singh, A.P.P.

————-

3. 17.6.2010. 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 323, 504, 494, 406, 498A of the

Indian Penal Code besides Sections 3/4 of the Dowry

Prohibition Act.

It has been submitted on behalf of the petitioners

that they are married sister-in-law (nanads) of the complainant.

It has also been submitted that there is general and omnibus

allegation without anything specific against these petitioners. It

is also contended that the father-in-law and mother-in-law of the
2

complainant had already been granted anticipatory bail by a

Bench of this Court vide order dated 14.6.2010 passed in

Criminal Misc. No.20049 of 2010.

Having considered the facts and the circumstances

of the case, let the petitioners, namely, (1) Sanju Devi and (2)

Anju Devi, in the event of their arrest or surrender by them

within four weeks from today, 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 S.D.J.M., Lakhisarai, in connection with Complaint Case

No.312(C)/2009, subject to the conditions laid down under

Section 438(2) Cr.P.C.

(Dr. Ravi Ranjan, J)

P.S.