High Court Patna High Court - Orders

Manju Verma &Amp; Anr vs State Of Bihar on 21 January, 2011

Patna High Court – Orders
Manju Verma &Amp; Anr vs State Of Bihar on 21 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.35997 of 2010
                                      1. MANJU VERMA
                      2. CHAITANYA SWARUP VERMA@ CHYATAN SARUP
                                             VERMA
                                              Versus
                                       STATE OF BIHAR .
                                            -----------

2. 21.01.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are parents of the husband alleged for

causing torture for demand of dowry. Submission is that differences

are there is between the wife and husband. Husband is presently in

custody and this complaint petition is second one. Earlier complaint

petition No. 177 of 2008 ended in acquittal.

Taking this into consideration, in the event of arrest or

surrender within one month from the date of receipt/ production of a

copy of this order in connection with Complaint Case No. 172 of

2010, 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 which to the satisfaction of learned

S.D.J.M., Patna City subject to the conditions as laid down under

section 438(2) of the Cr.P.C.

     Devendra/                                        ( Mandhata Singh, J.)