High Court Patna High Court - Orders

Md.Abul Sah &Amp; Anr vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Md.Abul Sah &Amp; Anr vs State Of Bihar on 26 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.41976 of 2010
            1. MD.ABUL SAH Son of Late Sah Ismile
            2. Bibi Raisul Wife of Md. Abul Sah
               Both are resident of village-Tola Navipur, Shahpur,
                Prithvipatti, Ward No. 2, P.S.-Bhaptiyahi, District-Supaul
                                              Versus
                                        STATE OF BIHAR
                                            -----------

2. 26.03.2011 Heard learned counsel for the petitioners

and the State.

The petitioners are stated to be the father-

in-law and mother-in-law of the complainant. It is

submitted that the daughter of the petitioners, wife

of the complainant has filed Complaint Case No.

1117C/2009 against him under Section 498A and

the other provisions of the Penal Code and Section

¾ of the Dowry Prohibition Act.

Considering the facts and circumstances

of the case, let the petitioners above named

surrender in the Court below within a period of

four weeks from today when they shall be enlarged

on anticipatory bail on furnishing bail bonds of Rs.

20,000/-(twenty thousand) with two sureties of the

like amount each to the satisfaction of the Chief

Judicial Magistrate, Araria in connection with

Complaint Case No. 1849C/2009.

P. Kumar                                              ( Navin Sinha, J.)