High Court Patna High Court - Orders

Sheojee Rai & Ors. vs The State Of Bihar & Anr. on 13 October, 2011

Patna High Court – Orders
Sheojee Rai & Ors. vs The State Of Bihar & Anr. on 13 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 30609 of 2011
                   1.   Sheojee Rai.
                   2.   Sri Niwas Rai.
                   3.   Anjani Rai. All are sons of Late Raj Keshwar Rai.
                                          Versus
                               The State of Bihar & Anr.
                                  ------------------------

02. 13.10.2011 Heard learned counsel for the petitioners,

complainant and the State.

The petitioners are apprehending their arrest in a

case registered under Sections 494, 498A and 406 of the

Indian Penal Code and Section 4 of D.P. Act.

Considering that the petitioners No. 2 and 3 are

the brothers-in-law of the complainant, let the petitioners

No. 2 and 3, above named be released on anticipatory bail

in the event of arrest or surrender before the learned

Court below within a period of four weeks from the date of

receipt of the order on furnishing bail bonds of Rs.

5,000/- (Five Thousand) each with two sureties of the like

amount each or any other surety as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, Buxar in

connection with Complaint Case No. 1247 of 2010 subject

to the conditions as laid down under Section 438(2) of the

Code of Criminal Procedure as also subject to the

following conditions:- (i) That one of the bailors will be a

close relative of the petitioners who will give an affidavit

giving genealogy as to how he is related with the
2

petitioners. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioners. (ii) That the petitioners will be well

represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

With regard to petitioner No. 1, in the nature

of dispute between the parties, let this matter be referred

to the Patna High Court Mediation and Conciliation

Centre.

Put up after four months along with the report of

Mediation and Conciliation Centre.

Since the Opposite Party No 2 has already

appeared there is no need to further notice to her.

No coercive steps shall be taken against the

petitioner No. 1 till further order in connection with

Complaint Case No. 1247 of 2010 pending before the

Chief Judicial Magistrate, Buxar.

(Anjana Prakash, J.)
Vikash/-