High Court Patna High Court - Orders

Sabir Ali &Amp; Anr vs State Of Biahr &Amp; Anr on 22 November, 2010

Patna High Court – Orders
Sabir Ali &Amp; Anr vs State Of Biahr &Amp; Anr on 22 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37897 of 2010
                            1. SABIR ALI
                            2. SABRUN NISHA
                               ------------------------- PETITIONERS
                                                Versus
                                 STATE OF BIAHR & ANR
                                              -----------

2 22.11.2010 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioners is that they are father-in-law

and mother-in-law of the complainant. A Divorce

Case is filed on behalf of husband earlier to

this complaint case.

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 Sri

D.B.Tiwary), Judicial Magistrate, Gopalganj, in

Complaint Case No. 2590C/2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                         ( Mandhata Singh, J.)