High Court Patna High Court - Orders

Yogendra Pandey &Amp; Ors vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Yogendra Pandey &Amp; Ors vs State Of Bihar on 7 July, 2008
                       In the High Court of Judicature at Patna
                             Cr. Misc. No.24352 of 2008
                  Yogendra Pandey & Ors. Vrs. The State of Bihar
                                        ****

/2/ 07.07.2008 Heard the counsel for the petitioners, the State and the

complainant.

2. After seventeen years of marriage, complaint case has

been filed alleging torture and demand of dowry which is omni

bus.

3. Considering the facts, the prayer for anticipatory bail

on behalf of the petitioners, 1 and 2, Yogendra Pandey and

Umapati Devi, who are father-in-law and mother-in-law, and

petitioner no. 3, Sunila Devi, who is said to the illegal married

wife of the complainant, is allowed. They are directed to be

released on anticipatory bail, on their surrender before the Court

concerned within four weeks from today, on furnishing bail bond

of Rs.10,000/- (rupees ten thousand) each with two sureties of the

like amount each in connection with Complaint Case No. 1937-C

of 2006 (Tr. No. 298 of 2008) to the satisfaction of the

Subdivisional Judicial Magistrate, Bettiah, subject to the condition

laid down under Section 438(2) of the Criminal Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.