IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20409 of 2010
1.
SHIV NARAYAN MAHTO S/O LATE RAGHUBANSHI MAHTO
2. REKHA DEVI WIFE OF SURYA NARAYAN MAHTO
Versus
STATE OF BIHAR
2. 16.6.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek anticipatory bail in a case
instituted for the offence under sections 498A, 323, 498 and
504 of the Indian Penal Code.
It has been submitted that the petitioners are not even
the family members of the complainant and apart from having
been mentioned in the column of the accused there is no
allegation that they harassed the complainant.
In view of such, in the event of surrender of the
petitioners, named above, within four weeks from today in
connection with Complaint case No.334 of 2005 T.R.No.564 of
2009, they shall be released on anticipatory bail on furnishing
bail bonds of Rs. 5,000/- (five thousand) with two sureties of the
like amount each to the satisfaction of the S.D.J.M.,
Dalsingsarai, District Samastipur, subject to the conditions as
laid down u/s.438(2) Cr.P.C. and (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 petitioners.
The bailors will undertake to furnish information to the court
about any change in the address of the petitioners and (ii) that
the petitioners will be well represented on each date and if they
-2-
fail to do so on two consecutive dates, their bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )