High Court Patna High Court - Orders

Md. Ali & Ors vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Md. Ali & Ors vs The State Of Bihar on 24 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.35478 of 2011
                     1. Md. Ali, son of Late Md. Ibrahim.
                     2. Ahmadi Khatun, wife of Md. Ali.
                     3. Md. Mahboob Alam, son of Md. Ali.
                     4. Sabana Khatoon.
                     5. Soni Praveen.
                     6. Saeeda Khatoon @ Sajaida Khatun @ Sasaida Khatun @ Ghurani
                        All daughters of Md. Ali.
                     7. Farida Khatun @ Faridar Khatun, daughter of Md. Ali wife of
                        Parvej Alam.
                     8. Parwej Alam, son of Late Abdul Jabbar, all resident of Village-
                        Bardauni, P.S. Bidhan, District- Samastipur...........Petitioners.

                                             Versus
                     The State of Bihar......................................Opposite Party.
                                           -----------

2. 24. 10. 2011. Heard learned counsel for the petitioners and

learned counsel for the State.

The petitioners are apprehending their arrest in a

case registered under Sections 498 A and 307 of Indian

Penal Code and Section 4 of Dowry Prohibition Act.

There is general and omnibus allegation of demand

of dowry and subjected cruelty. However, there is

allegation of assault, but no injury report has been attached

with the complaint petition. The petitioners are family

members of the husband of the complainant.

Having regard to the facts and circumstances of the

case, the above noted petitioners, in the event of their arrest

or surrender within a period of four weeks from today shall

be released on bail on furnishing bail bond of Rs. 10,000/-

(Ten thousand) each with two sureties of the like amount
2

each to the satisfaction the Chief Judicial Magistrate,

Saharsa, in connection with Complaint Case No. 1903 of

2010, subject to the condition as laid down under Section

438 (2) of Cr.P.C.

m.p.                        ( Gopal Prasad, J.)