IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17227 of 2008
SHAMBHU NATH JHA @ BIRU JHA & ORS
Versus
THE STATE OF BIHAR
-----------
4. 03.07.08. This is an application filed under Section 438 Cr.P.C. in
connection with Warisaliganj P.S. Case No. 13/08 for offence under Section
498(A) and 3 and 4 of Dowry Prohibition Act.
Heard.
Learned counsel for the petitioners submitted that, though, the
case has been filed under Section 498(A) I.P.C. and 3 and 4 of Dowry
Prohibition Act, but the petitioners are distantly related to the husband and are
not expected to torture the victim.
In view of the above submissions, prayer of the petitioners
namely; Shambhu Nath Jha @ Biru Jha, Malti Devi @ Malti Kumari and
Prabhakar Jha @ Prabhakar Kumar @ Gariban Jha for grant of anticipatory
bail is allowed. They are directed to surrender in the court below within four
weeks from today. In that event of they shall be enlarged on bail on furnishing
bail bond of Rs. 10,000/- (Ten thousand) each with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate, Nawada, in
connection with Warisaliganj P.S. Case No. 13 /08, subject to the conditions as
laid down under Section 438(2) Cr.P.C.
M. Pal. (Rekha Kumari, J.)