IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.38825 of 2010
1. MD. ALI HASSAN
2. Bibi Patsaya
Versus
STATE OF BIHAR
-----------
2/ 29.11.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Petitioners are father-in-law and mother-in-
law of the complainant alleged for causing torture to
the complainant for demand of dowry is denied with
further submission that due to differences in between
the wife and husband, petitioners, have been made
accused.
Taking that into consideration, prayer of the
petitioners for grant of anticipatory bail is allowed.
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. 1451C of 2009, 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 S.D.J.M.,
Araria subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)