IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21328 of 2008
SONI KUMARI @ PUJA KUMARI & ORS
Versus
STATE OF BIHAR & ANR
-----------
3 1.07.2008. Petitioners were earlier granted anticipatory bail by Sessions
Judge in A.B.P.No.410 of 2003. Subsequently the informant/
complainant filed an application for cancellation of anticipatory bail
against the husband as well as all the family members stating that the
terms and condition mentioned in the compromise petition has been
violated. By order dated 16.5.2008 1st Additional Sessions Judge,
West Champaran, Bettiah has cancelled the anticipatory bail granted
to the petitioners.
Considering the fact that the petitioners have not misused
the privilege of anticipatory bail, their prayer for anticipatory bail is
allowed. The petitioners namely 1 Soni Kumari alias Puja Kumari 2.
Binod Prasad 3. Shakuntla Devi and 4 Nanhe Kumar alias Manish are
directed to surrender before the S.D.J.M.Bettiah West Champaran
within four weeks from today and on their so surrendering they shall
be enlarged on bail on their furnishing bail bond of Rs.10,000/- (Ten
thousand) each with two sureties of the like amount each to the
satisfaction of S.D.J.M. Bettiah West Champaran in connection with
Bettiah Sadar P.S.Case no.386 of 2003 subject to the condition as laid
down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-