High Court Patna High Court - Orders

Md. Nasiful vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Md. Nasiful vs State Of Bihar on 16 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr. Misc. No.35275 of 2010
                    MD. NASIFUL, son of late Sarfuddin
                                  Versus
                            STATE OF BIHAR
                                 -----------

16.11.2010 Heard learned counsel for the parties.

Petitioner is not family member of in-laws. Allegation is about

demand followed by administering poison but by laws, petitioner is

alleged about advising deceased’s husband in open market to kill,

which also is denied.

Thus, having regard to the facts and circumstances of the case,

in the event of arrest of surrender within one month from the date of

communication of this order, the above named petitioner 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 the

Chief Judicial Magistrate, Purnea in Rauta P.S. Case No.26 of 2009,

subject to the condition as laid down under section 438 (2) Cr. P.C.

Ashwini/-                                       (Mandhata Singh, J.)