High Court Patna High Court - Orders

Ugra Tara Devi vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Ugra Tara Devi vs State Of Bihar on 24 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28754 of 2010
                                  UGRA TARA DEVI
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 24.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is mother-in-law though she has also been

alleged for causing of cruelty for demand of dowry but specifically

that is against husband. He (husband) was paid cash also.

Taking that into consideration, 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 Arer P.S. Case No. 176 of 2009 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand)with two sureties of the like amount each to

the satisfaction of C.J.M., Madhubani subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)