IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1288 of 2010
1. SURESH SINGH
2. Naresh Singh
3. Kalpdeo Singh @ Kalpdev Mahto
4. Santoo Devi @ Sato Devi
Versus
The STATE OF BIHAR
------
3/ 24.08.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
No doubt differences are there in between the wife and
husband as submitted but torture or cruelty for non-fulfillment of
any demand cannot be believed because of the reason that the first
male issue when grown up to five years then demands was started to
be made. Matrimonial case for restitution prior and after filing of the
case are filed by the husband.
Considering the facts and circumstances of the case, the
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with C.R. No. 1894 of 2008 corresponding to T.R. No.
2510 of 2009, above named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand)each with two
sureties of the like amount each to the satisfaction of J.M., Ist Class,
Madhubani subject to the conditions as laid down under Section
438(2) of Cr. P.C.
shail (Mandhata Singh, J.)