High Court Patna High Court - Orders

Shankar Choudhary &Amp; Anr vs The State Of Bihar on 26 November, 2010

Patna High Court – Orders
Shankar Choudhary &Amp; Anr vs The State Of Bihar on 26 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.37229 of 2010
                          SHANKAR CHOUDHARY & ANR
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

02 26.11.2010 Heard learned counsel for the petitioners as well as

learned P.P. for the State.

Admittedly, petitioners are parents-in-law of the

complainant and no specific allegation of any overt act has been

attributed against these petitioners. Moreover, the husband of the

complainant has already filed matrimonial suit under Section 9 of

Hindu Marriage Act against the complainant.

In view of the aforesaid circumstances, petitioners,

namely, Shankar Choudhary and Parwati Devi, in the event of their

arrest/surrender within thirty days from the date of communication

of this order to the concerned court in connection with Complaint

Case No. 552 of 2009, shall be released on bail on furnishing bail

bonds of Rs. 10,000/- with two sureties of the like amount each to

the satisfaction of C.J.M, Madhepura subject to condition as laid

down under Section 438(2) of the Cr.P.C.

     Shahzad                         ( Hemant Kumar Srivastava, J.)