High Court Patna High Court - Orders

Wazul Haque @ Wazul Ali &Amp; Ors vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Wazul Haque @ Wazul Ali &Amp; Ors vs The State Of Bihar on 4 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37871 of 2010
                   1. WAZUL HAQUE @ WAZUL ALI
                   2. HASINA BEGAM
                   3. KHUSHID
                   4. HUNAIN
                   5. MERE HAQUE
                   6. YAYUB
                           ----------------------------- PETITIONERS
                                               Versus
                                  THE STATE OF BIHAR
                                             -----------

2 4.3.2011 Heard learned counsel for the parties.

Petitioners are father-in-law, mother-

in-law, Bhaisur and three Dewars. The submission

of learned counsel for the petitioners is that

they have been made accused in the case for

difference in between the wife and husband who

now are living together.

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

amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Sikrahana at

Motihari, East Champaran in Complaint Case No.

43/10, subject to the condition as laid down

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

AI                                                      ( Mandhata Singh, J.)