IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.950 of 2011
1.SMT. GULABO KUNWAR, WIFE OF LATE LAKHRAJ MISHRA
2.AJAY KUMAR MISHRA
3.ANJAY MISHRA @ RAJESH MISHRA, BOTH SONS OF LATE LAKHRAJ
MISHRA, RESIDENT OF VILLAGE KARNAMEPUR, P.S. SHAHPUR,
DISTRICT BHOJPUR AT PRESENT RESIDING AT JAGARNATH GUPTA JAI
BAZAR, BIHIYA, THAKURBARI ROAD, BIHIYA, DISTRICT BHOJPUR
-----PETITIONERS
Versus
THE STATE OF BIHAR-----------------------------------------------OPP.PARTY
-----------
3. 23.02.2011 Heard learned counsel for the petitioners and learned
A.P.P. for the State.
The petitioners being the mother and the brothers of
the husband are apprehending their arrest in a police case
registered under Sections 143, 341, 323, 498A of the
Indian Penal Code and Sections 3/4 of the Dowry
Prohibition Act.
It is submitted by learned counsel for the petitioners
that the husband’s bail application is pending before the
learned court below.
It is submitted by learned counsel for the informant
that Rs.4000/- as maintenance has been awarded for the
informant and her minor son but the same is not being
paid.
Learned counsel for the petitioners undertakes that
the husband will make the payment of the maintenance
2
amount from March, 2009 by depositing the same in the
account of the informant till the order of maintenance is
modified or annulled by any superior court.
The informant will supply the bank account number
to the husband within a period of ten days.
In view of the aforesaid stand, let the petitioners,
namely, Smt. Gulabo Kunwar, Ajay Kumar Mishra and
Anjay Mishra @ Rajesh Mishra, in the event of their arrest
or surrender in the court below, be released on bail on
furnishing bail bond of Rs.10,000/- (Rupees ten thousand)
each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Buxar, in
Brahmpur P.S.case No. 179/2010, subject to the conditions
as laid down under Section 438(2) of the Code of Criminal
Procedure.
(Dinesh Kumar Singh,J.)
Spal/