High Court Patna High Court - Orders

Vishwanath Mahto &Amp; Ors vs The State Of Bihar on 18 August, 2010

Patna High Court – Orders
Vishwanath Mahto &Amp; Ors vs The State Of Bihar on 18 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.25664 of 2010
                     1. VISHWANATH MAHTO
                     2. KISHNATH MAHTO
                     3. AMAR MAHTO
                     4. TETARI DEVI
                     5. JHALI DEVI
                     6. UMA DEVI
                          ------------------------- PETITIONERS
                                                 Versus
                                   THE STATE OF BIHAR
                                              -----------

2 18.8.2010 Heard learned counsel for the parties.

Petitioners are elder brother-in-law,

younger brother-in-law, father-in-law, sister-

in-law (Nanad), sister-in-law (Gotni) and

mother-in-law.

The submission of learned counsel for

the petitioners is that marriage has been

solemnized five years ago. Petitioners have been

made accused for complainant’s difference with

her husband otherwise she is residing with her

brother-in-law. A case for maintenance has also

been filed by the complainant.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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
2

amount each to the satisfaction of Sri

L.B.Singh, Sub-Divisional Judicial Magistrate,

Sadar, Motihari, East Champaran in Complaint

Case No. 178/2009, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                        ( Mandhata Singh, J.)