IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23809 of 2008
SHAH TAHIR & ORS
Versus
SATE OF BIHAR
-----------
2. 11.7.2008 Heard learned counsel for the petitioners and learned
APP for the State.
Apprehending their arrest in Complaint case no.
1587C/2007 for the offence under Section 498A IPC the
petitioners, namely, Shah Tahir, Shah Taiyab, Shah Zahid,
Bibi Afsana and Shah Farooque, who have been denied
anticipatory bail by the Sessions Judge, have filed this
petition for their anticipatory bail.
The petitioners, who happen to be father-in-law,
uncles-in-law, mother-in-law and bhaisur (husband’s elder
brother) of the complainant Bibi Rafila, in the event of
their arrest by the police or surrender in the court below,
are directed to be released on bail on their furnishing bail
bonds of rupees ten thousand each with two sureties of the
like amount each to the satisfaction of Sri S.N.Jha,
Judicial Magistrate, 1st Class, Araria, in Complaint case
no. 1587C/2007.
(Subash Chandra Jha,J.)
spal/