In the High Court of Judicature at Patna
Cr. Misc. No.21700 of 2008
Shobha Devi & Ors. Vrs. The State of Bihar
****
/3/ 01.07.2008 Heard the counsel for the petitioners and the State.
2. Petitioners 1, 3 and 5, namely, Shobha Devi, Ranju
Devi and Manju Devi, are married sisters-in-law, petitioner no.
2, Bhim Singh, is husband of sister-in-law, and petitioners 4 and
6, Sunni Kumar and Vikki Kumar, are minor sons of sisters-in-
law of the complainant. Counsel for the petitioners submits that
a criminal case under Section 498A of the Indian Penal Code
which has been filed by the complainant with an intention to
pressurize the family members for partition of the family
property. It has also been stated that the petitioners are not
living either with their mother or the complainant.
3. Considering the facts, the prayer for anticipatory bail
on behalf of the petitioners, above named, is allowed. They are
directed to be released on anticipatory bail, in case of their
surrender before the Court concerned within two weeks from
today, on furnishing bail bonds of Rs.10,000/- (rupees ten
thousand) each with two sureties of the like amount each in
connection with Kotwali P.S. Case No.701 of 2007 to the
satisfaction of the Chief Judicial Magistrate, Bhagalpur, subject
to the condition laid down under Section 438(2) of the Criminal
Procedure Code.
( Mridula Mishra, J. )
Cp:3/S.A.