IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21791 of 2011
Usha Devi & Anrs.
Versus
The State Of Bihar
-----------
02/- 22/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The three petitioners are named accused in this
complaint case being mother-in-law and brothers-in-laws of the
complainant with general allegation of demand of dowry, torture etc.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the petitioners, namely, 1. Usha Devi, 2. Bindu Sah @
Bindeshwar Sah and 3. Bikash Kumar, be enlarged on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Sub-Divisional
Judicial Magistrate, Sadar, Motihari, in connection with Complaint
Case No. 133 of 2008, subject to condition laid down under Section
438 (2) of the Criminal Procedure Code with additional condition to
petitioner nos. 2 and 3, namely, Bindu Sah @ Bindeshwar Sah and
Bikash Kumar to remain physically present before the court below on
each and every date till appearance of the husband non-petitioner
Chandu Sah, in case of failure on two consecutive dates, without
giving any reasonable explanation, the liberty granted shall be deemed
to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)